Gujarat High Court High Court

G vs Heirs on 21 June, 2011

Gujarat High Court
G vs Heirs on 21 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1804/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1804 of 1990
 

To


 

FIRST
APPEAL No. 1807 of 1990
 

WITH
 

               
X-OBJ/135/2009
In FA/1804/1990
 

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


 

G
S R T CORPORATION - Appellant
 

Versus
 

HEIRS
OF PARSOTTAM V TARAVIA & 6 - Defendants
 

======================================
Appearance : 
MR
MD PANDYA for the Appellant. 
MR SURESH M SHAH for Defendant(s) : 1
- 6. 
MR KF DALAL for Defendant(s) : 7, 
MR NAVNIT M TAILOR for
Defendant(s) : 7, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 21/06/2011 

 

ORAL
ORDER

It
is reported that there is a sick note of Mr.M.D.Pandya, learned
advocate appearing on behalf of the Gujarat State Road Transport
Corporation. These First Appeals are of the year 1990. However, in
the interest of justice, as a last chance, S.O. to 29th
June,2011. On that day irrespective of sick note, leave note
and/or non-availability of any of the learned Advocates appearing on
behalf of respective advocates, the matters shall be proceeded
further and heard on merits. If for any reason any of the advocates
have any difficulty, alternative arrangement shall be made.

[M.R.SHAH,J]

*dipti

   

Top