Gujarat High Court
G vs Heirs on 21 June, 2011
Gujarat High Court Case Information System
Print
FA/1804/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1804 of 1990
To
FIRST
APPEAL No. 1807 of 1990
WITH
X-OBJ/135/2009
In FA/1804/1990
======================================
G
S R T CORPORATION - Appellant
Versus
HEIRS
OF PARSOTTAM V TARAVIA & 6 - Defendants
======================================
Appearance :
MR
MD PANDYA for the Appellant.
MR SURESH M SHAH for Defendant(s) : 1
- 6.
MR KF DALAL for Defendant(s) : 7,
MR NAVNIT M TAILOR for
Defendant(s) : 7,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/06/2011
ORAL
ORDER
It
is reported that there is a sick note of Mr.M.D.Pandya, learned
advocate appearing on behalf of the Gujarat State Road Transport
Corporation. These First Appeals are of the year 1990. However, in
the interest of justice, as a last chance, S.O. to 29th
June,2011. On that day irrespective of sick note, leave note
and/or non-availability of any of the learned Advocates appearing on
behalf of respective advocates, the matters shall be proceeded
further and heard on merits. If for any reason any of the advocates
have any difficulty, alternative arrangement shall be made.
[M.R.SHAH,J]
*dipti
Top