Gujarat High Court High Court

Gsrtc vs Unknown on 18 September, 2008

Gujarat High Court
Gsrtc vs Unknown on 18 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/155619/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1556 of 1993
 

With


 

CIVIL
REVISION APPLICATION No. 1559 of 1993
 

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


 

GSRTC
- Applicant(s)
 

Versus
 

NANJIBHAI
J PARMAR & 1 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
HEMANT S SHAH for Applicant(s) : 1, 
MR RM PARMAR for Opponent(s) :
1, 
NOTICE UNSERVED for Opponent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/09/2008 

 

ORAL
ORDER

Learned
advocate Shri Hemant Shah for the petitioner in both revision
applications points out that in Civil Revision Application No.1559
of 1993, learned Single Judge of this Court while admitting the
application on 16.12.1993 ordered that the same shall be heard along
with First Appeal No.2388 of 1993. He submitted that Civil Revision
Application No.1556 of 1993 is also connected with Civil Revision
application No.1559 of 1993.

Since
business of hearing of First Appeal is assigned to some other Court,
Registry is directed to place these Civil Revision applications
along with First Appeal before the Court, which may be directed by
Hon’ble the Chief Justice.

(AKIL
KURESHI, J.)

ashish//

   

Top