Gujarat High Court High Court

Motibhai vs Gujarat on 1 March, 2011

Gujarat High Court
Motibhai vs Gujarat on 1 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5912/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5912 of 2003
 

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

 

MOTIBHAI
DHANJIBHAI PARMAR - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Songara on behalf of petitioner, learned
advocate Mr. AM Dagli appearing for respondent corporation. Learned
advocate Mr. Dagli submitted that rejecting Approval application was
challenged by Corporation before this Court. As against dismissal of
that petition, LPA has been preferred by Corporation but he wants to
inquire as today he received telephonic instruction from Corporation
that whether LPA is preferred by Corporation or not and if it is
preferred then whether same is pending or not? Therefore, matter is
adjourned to 28/2/2011. Learned advocate Mr. Songara made statement
before this Court that petitioner Motibhai Dhanjibhai Parmar is
already reinstated in service in year 2003 in pursuance to order
passed by this Court.

(H.K.RATHOD,
J)

asma

   

Top