Gujarat High Court High Court

Fogabha vs Learned on 30 July, 2010

Gujarat High Court
Fogabha vs Learned on 30 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1479/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1479 of 2010
 

 
=========================================================


 

FOGABHA
AMARSINGH MANEK - Applicant(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT THROUGH DIVISION CONTROLLER & 2 -
Opponent(s)
 

=========================================================
Appearance : 
MR
VH KANARA for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3  
DS AFF.NOT FILED (R) for
Opponent(s) : 1, 3, 
MR VIJAY H NANGESH for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 30/07/2010 

 

ORAL
ORDER

1. Learned
Advocate Mr. Kanara for the applicants states that the fresh process
of Rule issued qua respondent Nos. 1 and 3 on 12.07.2010, returnable
today i.e. 30th July 2010, is served. He further states
that he has filed an affidavit of direct service in the Registry.

2. The
present application is filed seeking transfer of Claim Case No. 169
of 2010 pending before the Motor Accident Claims Tribunal at Rajkot,
District Rajkot, to the Court of the learned Joint District Judge and
Motor Accident Claims Tribunal at Khambhaliya, District Jamnagar. The
learned Advocate submitted that the reasons are set out in para Nos.
4, 5 and 6.

3. Learned
Advocate Mr. Vijay H. Nangesh appearing for respondent No.2 has no
objection.

4. In
view of the aforesaid grounds set out in para Nos. 4, 5 and 6, this
Court is of the opinion that the application is required to be
allowed. The same is accordingly allowed. Rule is made absolute.

(RAVI
R. TRIPATHI, J.)

jani

   

Top