Gujarat High Court Case Information System
Print
CRA/155619/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1556 of 1993
With
CIVIL
REVISION APPLICATION No. 1559 of 1993
=========================================================
GSRTC
- Applicant(s)
Versus
NANJIBHAI
J PARMAR & 1 - Opponent(s)
=========================================================
Appearance :
MR
HEMANT S SHAH for Applicant(s) : 1,
MR RM PARMAR for Opponent(s) :
1,
NOTICE UNSERVED for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/09/2008
ORAL
ORDER
Learned
advocate Shri Hemant Shah for the petitioner in both revision
applications points out that in Civil Revision Application No.1559
of 1993, learned Single Judge of this Court while admitting the
application on 16.12.1993 ordered that the same shall be heard along
with First Appeal No.2388 of 1993. He submitted that Civil Revision
Application No.1556 of 1993 is also connected with Civil Revision
application No.1559 of 1993.
Since
business of hearing of First Appeal is assigned to some other Court,
Registry is directed to place these Civil Revision applications
along with First Appeal before the Court, which may be directed by
Hon’ble the Chief Justice.
(AKIL
KURESHI, J.)
ashish//
Top