Gujarat High Court High Court

Gujarat vs Heard on 11 August, 2011

Gujarat High Court
Gujarat vs Heard on 11 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2075/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2075 of 2011
 

In


 

SECOND
APPEAL No. 15 of 2003
 

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


 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 2 - Applicant(s)
 

Versus
 

NARENDRASINGH
BHUPATSINGH ZALA - Opponent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 3. 
MR PANKAJ R DESAI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/08/2011 

 

ORAL
ORDER

Heard
Mr. AM Dagli learned counsel for the applicants. Name of Mr. PR Desai
be deleted as he no longer appears on behalf of the respondent.

Considering
the averments made in the application, the main matter is restored on
file and is ordered to be listed for final hearing on 02.09.2011.
Paper book to be supplied on or before 25.08.2011 failing which the
appeal shall not be entertained. The application stands disposed of
accordingly.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top