Gujarat High Court High Court

Gsrtc vs Harshadkumar on 8 September, 2011

Gujarat High Court
Gsrtc vs Harshadkumar on 8 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/6495/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 6495 of 1995
 

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

GSRTC
- Appellant(s)
 

Versus
 

HARSHADKUMAR
BABULAL SANGHVI & 4 - Defendant(s)
 

================================================= 
Appearance
: 
MRS VASAVDATTA BHATT for
Appellant(s) : 1,MR YOGESH S LAKHANI for Appellant(s) :
1, 
UNSERVED-EXPIRED (R) for Defendant(s) : 1 - 2. 
RULE SERVED
for Defendant(s) : 3 - 4. 
MR VIBHUTI NANAVATI for Defendant(s) :
5, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 08/09/2011 

 

 
 
ORAL
ORDER

Ms
Vasavadatta Bhatt, learned advocate for the appellant states that as
defendant No.1 has expired, she wants some time for bringing the
legal heirs on record. Time as prayed for is granted. So far as
defendant No.2 is concerned, he is the driver with the
appellant-GSRTC and there is relation of master and servant between
the appellant and defendant No.2 who has also expired. As the
defendant No.2 has expired, learned Advocate wants to delete name
of respondent No.2. Permission is granted to that effect. The matter
is adjourned to 28.9.2011.

[G.

B. SHAH, J.]

msp

   

Top