Gujarat High Court High Court

Gujarat vs Bhagwansinh on 19 June, 2008

Gujarat High Court
Gujarat vs Bhagwansinh on 19 June, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/8861/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8861 of 2002
 

with


 

SECOND
APPEAL NO. 153 OF 1991
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

BHAGWANSINH
MANSING DETROJA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
RULE
UNSERVED for
Respondent(s) : 1, 
MR
DHAVAL D VYAS for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/06/2008 

 

 
 
ORAL
ORDER

Considering
the request made by the learned Advocate Mr. Dhaval D.Vyas for
respondent no.1, matter is adjourned to 16th July, 2008. \

(H.K.

Rathod,J.)

Vyas

   

Top