Gujarat High Court
Through vs Aher on 27 January, 2011
Gujarat High Court Case Information System
Print
CA/79/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 79 of 2011
In
CIVIL
REVISION APPLICATION No. 129 of 2008
=======================================================
KISHANCHAND
MANILAL SHETH
THROUGH
POA NITESH K SHETH - Petitioner(s)
Versus
AHER
JETHABHAI NARANBHAI - Respondent(s)
=======================================================
Appearance :
MR
TUSHAR L SHETH for Petitioner(s) : 1,
MR MB GANDHI for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 27/01/2011
ORAL
ORDER
Rule.
Learned counsel, Mr.Chinmay Gandhi waives service of notice of rule
on behalf of the respondent.
The
present application has been filed for fixing early date of hearing
of Civil Revision Application No.129 of 2008.
Having
heard learned counsel, Mr.Tushar Sheth for the applicant and learned
counsel, Mr.Chinmay Gandhi for the respondent and considering the
facts and circumstances of the present case, Civil Revision
Application No.129 of 2008 is ordered to be posted for final hearing
on 14 th March, 2011.
Rule is made absolute.
(RAJESH
H.SHUKLA, J.)
/patil
Top