Gujarat High Court High Court

Gujarat vs Kanubhai on 13 April, 2011

Gujarat High Court
Gujarat vs Kanubhai on 13 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2472/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2472 of 1993
 

With


 

FIRST
APPEAL No. 99 of 1994
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus
 

KANUBHAI
NAROTTAMBHAI PATEL & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1, 
MR KV SHELAT for Defendant(s) : 1, 
MR DARSHAN
M PARIKH for Defendant(s) : 2, 
MR HARESH H PATEL for Defendant(s)
: 2 - 3. 
NOTICE UNSERVED for Defendant(s) : 4, 
MS AVANI S MEHTA
for Defendant(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/04/2011
 

COMMON
ORAL ORDER

The
learned advocate for the appellant/s will take appropriate action qua
the unserved/ expired respondent/s within a period of four weeks from
today, failing which the appeal qua unserved respondent/s will stand
dismissed. Office is directed to call for R & P, if not
received so far. The matters are adjourned to 11th May
2011. A copy of present order be attached in each matter.

(K.S.

Jhaveri, J)

Aakar

   

Top