Gujarat High Court
Gujarat vs Vinodchandra on 27 September, 2011
Gujarat High Court Case Information System
Print
SCA/184/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 184 of 2003
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
VINODCHANDRA
G. AMIN - Respondent(s)
=========================================================
Appearance
:
NOTICE
NOT RECD BACK for
Petitioner(s) : 1,
MR MM TIRMIZI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/02/2011
ORAL
ORDER
Rule
has been issued in this matter while granting interim relief in terms
of para 6 (B) by order dated 17/1/2003. Advocate’s notice issued by
this Court but not received back so far. However, G.S.R.T.C. has not
engaged any advocate knowing full well that advocate who was
appearing earlier on behalf of them is elevated as Bench of this
Court. Therefore, present petition is dismissed in default.
(H.K.RATHOD,
J)
asma
Top