Gujarat High Court Case Information System
Print
CA/8206/2006 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8206 of 2006
In
CIVIL
APPLICATION No. 7343 of 2005
In
FIRST APPEAL No. 3010 of
2005
=========================================================
SITABEN
BHURABHAI VASAVA - Petitioner(s)
Versus
SPECIAL
LAQ OFFICER & 2 - Respondent(s)
=========================================================
Appearance :
None
for Petitioner(s) : None for Petitioner No(s).: for Petitioner(s) :
1,MR TRILOK J PATEL for Petitioner(s) : 1.2.1
MS JIRGA JHAVERI
ASST. GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
None for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/04/2010
ORAL ORDER
The
captioned Civil Application has been filed with a request to direct
the registry to list the Civil Application (Stamp) No.10781 of 2004
in First Appeal (Stamp) No.3355 of 2004 and First Appeal (Stamp)
No.3355 of 2004 along with other group matters i.e. Civil Application
(Stamp) Nos.10782 of 2004 to 10796 of 2004 in First Appeal (Stamp)
Nos.3356 of 2004 to 3370 of 2004 and First Appeal (Stamp) Nos.3356 of
2004 to 3370 of 2004 for admission hearing.
Today’s
cause list contains remarks that the First Appeals in which the Civil
Application has been preferred, have been disposed of. Besides this,
Mr. Trilok Patel, learned advocate for the applicant, has appeared
and he has also submitted that the main First Appeals in which the
application has been preferred, have been finally disposed of and
that therefore, the application has become infructuous.
In
view of the said statement of Mr. Trilok Patel, learned advocate for
the applicant and the remarks in the cost list, the application is
disposed of as having become infructuous upon the respective First
Appeals having been disposed of.
[K.M.Thaker,
J.]
kdc
Top