Gujarat High Court High Court

G.S.R.T.C vs Tejabhai on 8 July, 2008

Gujarat High Court
G.S.R.T.C vs Tejabhai on 8 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10863/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10863 of 2007
 

In


 

FIRST
APPEAL No. 4143 of 2007
 

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

 

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

Versus
 

TEJABHAI
JOKHANABHAI BHIL & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
FALGUNI D PATEL for
Petitioner(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) : 1
- 4. 
RULE
SERVED for
Respondent(s) : 5, 
DELETED
for Respondent(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/07/2008 

 

ORAL
ORDER

Learned
advocate Mr. Bukhari appearing on behalf of respondent Nos.1 and 2 ?
claimants. Respondent No.3 is a driver and respondent No.4 is owner
who remained to be unserved as notices are not received back.
Therefore, await the service of notice for respondent Nos.3 and 4.

Learned
advocate Mr. Bukhari will file appearance on behalf of respondent
Nos. 1 and 2 and requested for some time.

Accordingly,
matter is adjourned to 17th July 2008.

[H.K.

RATHOD, J.]

#Dave

   

Top