Gujarat High Court
Gujarat vs Kapilaben on 1 December, 2010
Gujarat High Court Case Information System
Print
FA/1177/1989 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1177 of 1989
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
KAPILABEN
HIRALAL PATEL & 7 - Defendant(s)
=========================================================
Appearance :
MR
HARDIK C RAWAL for
Appellant(s) : 1,MR SN SHELAT for Appellant(s) : 1,
MR BN PATEL
for Defendant(s) : 1 - 7.
- for Defendant(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2010
ORAL
ORDER
This
matter was ordered to be heard with First Appeal No. 1178 of 1989
which was disposed of on 15th January 1990 in which
following order was passed by this Court (Coram : Mr. A.P Ravani and
K.J Vaidya,JJ.).
“In
view of the smallness of the amount involved the matter is not
required to be admitted/ without going into the merits of the
matter.
Dismissal
of this appeal shall not come in the way of the appellant in
raising all available contentions in cognate matter which has been
admitted.
Subject
to the aforesaid observation, dismissed.”
In
view of the above, this matter also stands disposed of with the above
observation.
(K.S.Jhaveri,J.)
mary//
Top