Gujarat High Court
Maganbhai vs Gujarat on 14 July, 2011
Gujarat High Court Case Information System
Print
LPA/1031/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1031 of 2011
In
SPECIAL CIVIL APPLICATION No. 3302 of 2011
With
CIVIL
APPLICATION No. 7580 of 2011
In
LETTERS PATENT APPEAL No. 1031 of 2011
With
LETTERS
PATENT APPEAL No. 1027 of 2011
In
SPECIAL CIVIL APPLICATION No. 2133 of 2011
With
CIVIL
APPLICATION No. 7510 of 2011
In
LETTERS PATENT APPEAL No. 1027 of 2011
=================================================
MAGANBHAI
KAMABHAI PAGI - Appellant(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=================================================
Appearance :
MR
YV VAGHELA for Appellant(s) : 1,
MR HARDIK C RAWAL for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.
Hardik C. Rawal accepts and waives notice on behalf of the
respondents. No further notice need be issued on them. Post the
matters along with Letters Patent Appeal No.972 of 2011 and other
cognate matters, which are likely to be listed on 28th July 2011. No
interim order granted for the present. Civil Applications stand
disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top