Gujarat High Court High Court

Gujarat vs Noorali on 31 March, 2010

Gujarat High Court
Gujarat vs Noorali on 31 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9969/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9969 of 2009
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

NOORALI
RASHID KHOJA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
UNSERVED-EXPIRED (N) for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 31/03/2010 

 

ORAL
ORDER

Notice
issued by this Court to respondent who remained unserved because he
is expired. Therefore, let petitioner may file necessary application
to be joined the legal heirs and representative of respondent.
Therefore, matter is adjourned to 23rd April 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top