IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 5500 of 2002
in
FIRST APPEALNo 1368 of 1990
--------------------------------------------------------------
DEEPAKBHAI C DAVE SINCE THRO' LEGAL HEIRS
Versus
GUJARAT STATE ROAD TRANSPORT CORPORATION
--------------------------------------------------------------
Appearance:
1. Civil Application No. 5500 of 2002
MR MAULIK J SHELAT for Petitioner No. 1-1/2
MR UI VYAS for Respondent No. 1
.......... for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE N.G.NANDI
and
MR.JUSTICE D.A.MEHTA
Date of Order: 04/02/2003
ORAL ORDER
(Per : MR.JUSTICE N.G.NANDI)
1.It is stated by Mr. M.J.Shelat, learned advocate
for the applicants – original claimants (respondents)
that the name of Mr. U.I.Vyas as the advocate for the
original appellant – G.S.R.T.C. has been wrongly shown.
That the appeal has been filed through Mr. S.N.Shelat,
learned advocate for the G.S.R.T.C.
2.The name of Mr. U.I.Vyas need not be shown in the
cause list and the name of Mr. S.N.Shelat, learned
advocate for the appellant – G.S.R.T.C. be shown in the
first appeal.
3.Let the Registry trace out the papers of Civil
Application No.4291 of 1995 in Cross Objection No.11213
of 1991 in First Appeal No.1368 of 1990, and place the
same on Board on 10/2/2003 along with Civil Application
No.5500 of 2002 in First Appeal No.1368 of 1990.
(N.G.Nandi,J.)
(D.A.Mehta,J.)
(vipul)