Gujarat High Court High Court

Virendrasinh vs Gujarat on 3 September, 2010

Gujarat High Court
Virendrasinh vs Gujarat on 3 September, 2010
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17058/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17058 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 14524 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 18056 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 17859 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 14962 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 14705 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 14698 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 14314 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 6198 of 2004
 

With


 

CIVIL
APPLICATION No. 4604 of 2004
 

IN
 

With


 

SPECIAL
CIVIL APPLICATION No. 6198 of
2004 
=========================================================

 

VIRENDRASINH
J JADEJA - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT COPORATION LIMITED & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
HARDIK C RAWAL for Respondent(s) : 1, 3, 
NOTICE UNSERVED for
Respondent(s) : 2, 
DS AFF.NOT FILED (N) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 03/03/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.Hardik C Rawal, learned Advocate for respondents No.1 and 3
waives service of notice of Rule.

It
is submitted by Mr.Champaneri, learned Advocate appearing for the
petitioner that present petition as well as other similar petitions
require to be heard together and on priority basis because it affects
the minor persons working in various Bus Depots and Bus Stations of
the entire State of Gujarat and the grievance of each of the
petitioners is that they are adversely affected on introduction of a
new policy to give a licence to carry out the business of selling
various articles including the food articles. Request for
expeditious hearing of the present group of petitions is accepted and
to be listed for final hearing on 02/04/2008.

(C.K.BUCH,
J.)

sompura

   

Top