Gujarat High Court High Court

Gujarat vs Khatau on 12 April, 2010

Gujarat High Court
Gujarat vs Khatau on 12 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3818/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3818 of 2010
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

KHATAU
J THACKER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Hardik C. Rawal on behalf of the petitioner.
Considering the submissions made by Mr.Rawal, question raised in the
present petition requires detailed examination. Hence, Rule.

Ad-interim
relief in terms of para 8(C). Notice as to interim relief, returnable
on 10.05.2010.

(H.K.RATHOD,
J.)

..mitesh..

   

Top