Gujarat High Court Case Information System
Print
CA/8679/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8679 of 2007
In
FIRST
APPEAL No. 1326 of 1997
With
CIVIL
APPLICATION No. 5812 of 2010
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
RAMESHCHANDRA
POPATLAL RAVAL - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
MR PM BHATT for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/06/2010
ORAL
ORDER
The
present application has been filed with a prayer that the registry
may be directed to list the First Appeal Nos. 1324 to 1328 of 1997 in
the cause list of final hearing, at an early date.
From
the application it emerges that the applicant filed an application on
or around March 2007, however thereafter the applicant has not
prosecuted the application, inasmuch as it is only today that the
application has been listed for hearing for the first time. The cause
list also shows that even the claimants have filed application being
Civil Application No. 5812 of 2010 with the similar prayer i.e. early
final hearing of the aforesaid appeals.
Considering
the fact that the applications have been filed in respect of the
appeals which are pending since 1977, the office is directed to list
the appeals in the cause list of final hearing, in seriatim and along
with other appeals of same period.
With
the aforesaid direction both the applications are allowed and
disposed of.
(K.M.THAKER,J.)
Suresh*
Top