Gujarat High Court
Gujarat vs Chandrakant on 5 May, 2010
Gujarat High Court Case Information System
Print
SCA/5081/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5081 of 2010
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
CHANDRAKANT
JERAMBHAI MER - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/05/2010
ORAL
ORDER
1. Heard
learned advocate Mr.H.C.Raval for petitioner.
2. Considering
her submissions, the question involved and raised in this petition
requires detailed examination. Hence, Rule.
3. Ad-interim
relief in terms of Para.8(C) subject to compliance of Section 17B of
the I.D.Act,1947 by petitioner w.e.f. 17.11.2009.
4. Notice
as to interim relief returnable on 28.6.2010.
(H.K.RATHOD,J.)
(vipul)
Top