Gujarat High Court
Nilesh vs Gujarat on 21 February, 2011
Gujarat High Court Case Information System
Print
CA/995/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 995 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7042 of 2009
=========================================================
NILESH
T PANDYA - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
AS SUPEHIA for
Petitioner(s) : 1,
MR ASHISH M DAGLI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/02/2011
ORAL
ORDER
1. Heard
learned advocate Mr.A.S.Supehia for applicant and learned advocate
Mr.A.M.Dagli for opponent.
2. Present
application is filed with a prayer to fix the main SCA for final
hearing as early as possible.
3. Considering
the submissions made by learned advocates and averments made in
present application supported with affidavit, main SCA No.7042 of
2009 is fixed for final hearing on 21.3.2011. The Registry is
directed to notify it for final hearing accordingly. Hence, present
application is disposed of.
[
H.K.RATHOD, J. ]
(vipul)
Top