Gujarat High Court
G.S.R.T.C vs Jagdishbhai on 13 October, 2008
Gujarat High Court Case Information System
Print
CA/705620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7056 of 2008
In
FIRST
APPEAL No. 2724 of 2008
=========================================================
G.S.R.T.C.
- Petitioner(s)
Versus
JAGDISHBHAI
DHARMADAS & 1 - Respondent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/10/2008
ORAL
ORDER
Considering
the averments made by registry in Civil Application, rule is not
issued by this Court.
Therefore,
instead of rule is made absolute, it should have to be considered as
‘notice is made absolute’.
Accordingly,
order is to be corrected.
[H.K.
RATHOD, J.]
#Dave
Top