Gujarat High Court High Court

Valiben vs Surendranagar on 22 July, 2011

Gujarat High Court
Valiben vs Surendranagar on 22 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2284/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2284 of 2011
 

In
SPECIAL
CIVIL APPLICATION No. 6050 of
2001 
=========================================================

 

VALIBEN
HARIBHAI - Petitioner(s)
 

Versus
 

SURENDRANAGAR
DISTRICT PANCHAYAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KR KOSHTI for
Petitioner(s) : 1, 
MR HS MUNSHAW for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/07/2011 

 

ORAL
ORDER

1. Heard,
learned Advocate, Mr. K.R. Koshti, for the applicant.

2. Present
application is filed with a prayer to fix an early date of hearing of
the main matter.

3. RULE.

Learned Advocate, Mr. H.S. Munshaw, waives service of rule for the
respondent.

4. For
the contents of the application and the submissions made by the
learned Advocate, Mr. Koshti, for the applicant, the application is
allowed.

5. The
main matter is ordered to be listed for FINAL HEARING,
in the week commencing from 3RD
OCTOBER, 2011. Rule is made absolute.

(RAVI
R.TRIPATHI,J.)

Umesh/

   

Top