Gujarat High Court High Court

Gujarat vs Ramabhai on 25 August, 2011

Gujarat High Court
Gujarat vs Ramabhai on 25 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6354/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6354 of 2011
 

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


 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

RAMABHAI
DHULABHAI VANKAR - Respondent(s)
 

=========================================================
Appearance : 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1, 
MR
MUKESH H RATHOD for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

1. On
03/08/2011, RULE was issued and Notice as to interim-relief was made
returnable on 23/08/2011 and till then the ad-interim-relief in terms
of paragraph No.7(C) was granted.

2. Having
heard the learned Advocates appearing for the respective parties, the
Court deems it proper to grant interim-relief as prayed for.
Interim-relief in terms of paragraph No.7(C) till the
final disposal of the matter.

(RAVI
R TRIPATHI, J.)

sompura

   

Top