Gujarat High Court
Gujarat vs Dawoodbhai on 17 October, 2011
Gujarat High Court Case Information System
Print
LPA/764/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 764 of 2002
In
SPECIAL
CIVIL APPLICATION No. 3975 of 2001
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
DAWOODBHAI
I GHANCHI C/O MS MANSURI, ADVOCATE - Respondent(s)
=========================================
Appearance :
MR
HARDIK C RAWAL for the Appellant.
MR IS SUPEHIA for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
In
view of the sick note of Mr.Hardik Rawal, S.O. to 20.10.2011. On
20.10.2011, if he is not in a position to appear, he shall make an
alternative arrangement, but the matter will not be adjourned on any
ground.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top