Gujarat High Court
Gujarat vs Bhagwansinh on 19 June, 2008
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