Gujarat High Court Case Information System
Print
CA/7420/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 7420 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 883 of 2011
In
SPECIAL
CIVIL APPLICATION No. 777 of 2011
=========================================================
DEVENDRA
R MISHRA - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
CHINTAN S POPAT for
Petitioner(s) : 1,
MR HARDIK C RAWAL for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/08/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition for leave has been preferred against the order dated 29th
June, 2011 passed by the learned Single Judge in Special Civil
Application No. 777 of 2011 and connected matters.
The
grievance of the petitioner is that though he was not party to the
those writ petitions, in view of the common judgment dated 29th
June, 2011, possession of the Stall of the petitioner has been taken
over. Notices were issued and the respondents have appeared.
Learned
counsel appearing on behalf of the Gujarat State Road Transport
Corporation [GSRTC] submits that above statement is not correct, but
no such affidavit has been filed by the respondents denying such
statement. So far as para-9 of the petition is concerned, it appears
that the petitioner had approached this Court by filing Special Civil
Application No. 13333 of 2009, which was disposed of on 25th
February, 2009. Another petition, being Special Civil Application No.
14432 of 2010 was filed by the petitioner which was disposed of on
27th October, 2010, but that has nothing to do with the
impugned order dated 29th June, 2011.
In
the circumstances, we allow the application for leave to appeal
against the order dated 29th June, 2011 passed by the
learned Single Judge in Special Civil Application No. 777 of 2011 and
connected applications.
The
application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.PARDIWALA,
J.]
pirzada/-
Top