Gujarat High Court
Gujarat vs Vanrajsinh on 31 January, 2011
Gujarat High Court Case Information System
Print
CA/9663/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9663 of 2010
In
FIRST
APPEAL No. 2414 of 2010
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Petitioner(s)
Versus
VANRAJSINH
JORUBHA JHALA & 3 - Respondent(s)
=========================================================
Appearance
:
MRS
VASAVDATTA BHATT for
Petitioner(s) : 1 - 2.
MR MEHUL S SHAH for Respondent(s) : 1,
MR
SURESH M SHAH for Respondent(s) : 1,
RULE SERVED for Respondent(s)
: 2 - 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 31/01/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
At
the request of learned advocate Mrs Bhatt, by way of last
opportunity, time to deposit the awarded amount is extended till 15th
February 2011.
S.O.
to 17th February 2011.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top