Gujarat High Court
Gujarat vs Bhanuben on 24 June, 2011
Gujarat High Court Case Information System
Print
FA/2542/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2542 of 1993
======================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant
Versus
BHANUBEN
JIVANBHAI & 6 - Defendants
======================================
Appearance :
MS MAYA DESAI
WITH MR MD PANDYA for the Appellant.
MR MA
KHARADI for Defendant(s) : 1 - 6.
- for Defendant(s) :
7,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/06/2011
ORAL
ORDER
Ms.Maya
Desai, learned advocate appearing on behalf of the appellant seeks
permission to delete respondent No.7, who is driver of the vehicle
involved in the accident. Permission is accordingly granted.
Respondent No.7 is hereby ordered to be deleted. Registry is directed
to amend the cause title of the main First Appeal accordingly. Now,
the matter is ready for final hearing.
[M.R.SHAH,J]
*dipti
Top