Gujarat High Court High Court

Hasmukh vs Gsrtc on 9 March, 2010

Gujarat High Court
Hasmukh vs Gsrtc on 9 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4502/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4502 of 1995
 

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

 

HASMUKH
JAGDISHCHANDRA DEVMURARI - Petitioner(s)
 

Versus
 

GSRTC
& 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH H RATHOD for
Petitioner(s) : 1, 
MR VH DESAI for Respondent(s) : 1, 
MR HARDIK
C RAWAL for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/03/2010 

 

 
 
ORAL
ORDER

In
view of the death of petitioner, learned advocate for the petitioner
makes a request through learned advocate for the respondent to
adjourn the matter. Matter is therefore adjourned to 26.03.2010. It
is made clear that if Civil Application for legal heirs is not filed
before the next date of hearing, this petition shall stand dismissed
for default. No further adjournment shall be granted.

(K.S.

JHAVERI, J.)

Divya//

   

Top