Gujarat High Court High Court

G.S.R.T.C vs Maniben on 22 December, 2010

Gujarat High Court
G.S.R.T.C vs Maniben on 22 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16303/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16303 of 2010
 

In


 

FIRST
APPEAL No. 2947 of 2008
 

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

 

G.S.R.T.C.
- Petitioner(s)
 

Versus
 

MANIBEN
MUNNABHAI KANSKIWALA - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
VASAVDATTA BHATT for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/12/2010
 

ORAL
ORDER

In
view of disposal of the First
Appeal, present Civil Application does not survive and the
same stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top