Gujarat High Court High Court

Gujarat vs Chandrashekhar on 16 December, 2010

Gujarat High Court
Gujarat vs Chandrashekhar on 16 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1546/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1546 of 1992
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus
 

CHANDRASHEKHAR
ISHWARCHANDRA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1, 
NOTICE
UNSERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the appellant seeks permission to delete unserved
respondent. Permission as prayed for is granted. Unserved
respondent no.2 is deleted.

Matter
is ready. To be listed for final hearing on 19/01/2011.

(K.S.JHAVERI,
J.)

(ila)

   

Top