Gujarat High Court
Mukeshbhai vs Gujarat on 18 January, 2010
Gujarat High Court Case Information System
Print
SCA/295/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 295 of 2010
=========================================================
MUKESHBHAI
C SHAH - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================================
Appearance :
MR
YV VAGHELA for
Petitioner(s) : 1,
MR HS MUNSHAW for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/01/2010
ORAL
ORDER
Rule
returnable on 11.02.2010.
In
the meantime, ad-interim relief in terms of Para-15(D) of the
petition subject to the condition that if the licence period is
already over, then it shall be open to the respondent to take
appropriate action in accordance with law.
[K.S.JHAVERI,
J.]
Pravin/*
Top