Gujarat High Court
Gujarat vs Narendrasinh on 6 May, 2011
Gujarat High Court Case Information System
Print
CA/1365/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1365 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2034 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2441 of 2004
======================================
GUJARAT
STATE ROAD TRANSOPORT CORPORATION - Applicant
Versus
NARENDRASINH
S SHEKHAVAT - Respondent
======================================
Appearance
:
MR
ASHISH M DAGLI for Applicant.
RULE SERVED for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 06/05/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned counsel Mr. Niraj Sanghvi holding brief of Mr. Ashish Dagli
for the applicant. Learned counsel Mr. Mukesh Rathod appearing for
the respondent has filed sick note. Delay is of only 25 days. Delay
condoned. The application stands allowed. Rule is made absolute.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top