Gujarat High Court High Court

Gujarat vs Y.A.Mogal on 11 July, 2011

Gujarat High Court
Gujarat vs Y.A.Mogal on 11 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/23229/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 23229 of 2005
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

Y.A.MOGAL
C/O. I.M.TARAJIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 
MR GK RATHOD for Respondent(s) : 1, 
MR
MUKESH H RATHOD for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 11/07/2011 

 

ORAL
ORDER

Heard
learned advocate Mr.Ashish M. Dagli for the petitioner. The learned
advocate for the petitioner is not able to answer as to why the
matter has remained unattended after order dated 02.12.2005, whereby
notice was issued returnable on 27.12.2005.

2. Having
perused the papers, no substance is found in the petition. The
petition is dismissed. Notice is discharged.

(RAVI
R. TRIPATHI, J.)

karim

   

Top