Gujarat High Court Case Information System
Print
SCA/16930/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16930 of 2010
=========================================================
AJITBHAI
RAMESHCHANDRA YADAV - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YV VAGHELA for
Petitioner(s) : 1,
MR HARDIK C RAWAL for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/01/2011
ORAL
ORDER
Heard
learned advocate for the petitioner. He states that the petitioner in
this petition is similarly situated to that of petitioner in Special
Civil Application No.112/2011.
RULE.
To be heard with Special Civil Application No.112/2011 and other
allied matters. Notice as to interim relief returnable on 14th
February 2011. In the mean time, ad-interim relief in terms of
paragraph 8(E) on condition that the petitioner shall go on
depositing the licence fee with the State Transport Corporation and
if the Corporation refuses to accept, the same be sent by Money
Order.
Direct
service is permitted today.
(Ravi
R.Tripathi, J.)
/moin
Top