Gujarat High Court High Court

Devjibhai vs Gujarat on 21 January, 2011

Gujarat High Court
Devjibhai vs Gujarat on 21 January, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14567/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 14567 of 2010
 

In


 

SECOND
APPEAL No. 40 of 2005
 

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

 

DEVJIBHAI
MADHABHAI - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPN. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD RANA for
Petitioner(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/01/2011 

 

ORAL
ORDER

Heard
learned advocate Mr. Rana for applicant. Today learned advocate Mr.
Dagli has filed sick note.

Learned
advocate Mr. Rana requests this Court to fix main matter for final
hearing as applicant was dismissed from service in the year of 1982
and matter is of 2005.

Considering
his request as well as considering averments made in this
application, Second Appeal No.40 of 2005 is fixed for final hearing
on 7 th
February, 2011.

Registry
is directed to notify Second Appeal for final hearing accordingly.

Accordingly,
present application is disposed of.

[H.K.

RATHOD, J.]

#Dave

   

Top