Gujarat High Court High Court

Gujarat vs Patel on 1 August, 2011

Gujarat High Court
Gujarat vs Patel on 1 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1450/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1450 of 1994
 

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


 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus
 

PATEL
KARAMSHIBHAI MULJIBHAI - Defendant(s)
 

=========================================
 
Appearance :
 

MS.
ASHLESHA PATEL  for MRS VASAVDATTA
BHATT for Appellant(s) : 1, 
MR RAMESH K SHAH for Respondent(s) :
1, 
RULE SERVED for Respondent(s) : 2 - 3. 
UNSERVED-EXPIRED (R)
for Respondent(s) : 4, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 01/08/2011 

 

ORAL
ORDER

Heard
learned Advocate Ms. Ashlesha Patel for the Appellant –
Corporation and learned Advocate Mr. Ramesh K. Shah for Respondent
No.1.

As
it appears from the record, no steps have been taken for bringing
the heirs of Respondent No.4 and no Civil Application has yet been
filed inspite of the order passed earlier.

However,
in the interest of justice, finally the time is granted upto
16.8.2011 to take necessary steps and file the Civil Application,
failing which the matter shall be posted for further orders
regarding dismissal.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top