Gujarat High Court Case Information System Print SCA/12385/2002 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 12385 of 2002 with SCA NO.8556/20034 & SCA NO.888 OF 2004 ============================================================== GUJARAT STATE ROAD TRANSPORT CORPORATION - Petitioner(s) Versus NM MAHAYAVANSHI - Respondent(s) ============================================================== Appearance : MS ROOPAL R PATEL for Petitioner(s) : 1, MR SUNIL C PATEL for Respondent(s) : 1, ================================================================== CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 01/03/2006 ORAL ORDER
1. This
Court (Coram : K.S.Jhaveri,J.) has passed an order on 14th
February,2006 that, petitioner shall supply second set within a week.
These matters to be placed along with SCA No.888 of 2004. If the
second set is not supplied within a week, matter may be placed for
hearing on 21.2.2006.
2. On
21.2.2006, this Court has passed further order that petitioner to
supply the second set on or before 24.2.2006. The group matters to be
placed before the Division Bench on 1/3/2006 for orders.
3. Today,
when the matters have been taken up, learned Advocate Ms.Rupal Patel
and learned Advocate, Ms.S.K.Mandavia, have not remained present.
However, office note dated 28th February,2006 mentions
that till date, as per order of this Court dated 21st
February,2006, second set of SCA No.8556 of 2003 is not supplied by
the learned Advocate for the petitioner. Therefore, in view of this
note, time is extended for supplying the second set by the
petitioner. The petitioner shall supply the second set of SCA No.8556
of 2003 on or before 10th March,2006. The Registry is
directed to place these matters before this Court on 10th
March,2006 for verification, whether second set has been supplied by
the petitioner or not.
(H.K.RATHOD,J.)
(vipul)
Top