Gujarat High Court
Gujarat vs Karmanbhai on 6 May, 2010
Gujarat High Court Case Information System
Print
SCA/5011/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5011 of 2010
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
KARMANBHAI
RANCHODBHAI BHANDERI - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 06/05/2010
ORAL
ORDER
Heard
learned advocate Mr.H.S.Munshaw on behalf of the petitioner.
Considering his submissions, question involved and raised in present
petition requires detailed examination. Hence, Rule.
Ad-interim
relief in terms of Para-6(C). Notice as to interim relief, returnable
on 01.07.2010.
(H.K.RATHOD,
J.)
..mitesh..
Top