Gujarat High Court
Gujarat vs Manekben on 29 July, 2008
Gujarat High Court Case Information System
Print
CA/9501/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9501 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 232 of 2007
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
MANEKBEN
WD/O RAMANBHAI BHURIDAS PATEL & 5 - Respondent(s)
=========================================================
Appearance
:
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 - 4,
6,
DELETED for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/07/2008
ORAL
ORDER
Heard
learned advocate Ms. SK Mandavia on behalf of appellant applicant.
Rule
not received back for respondent no. 1, 4 and 6. Respondent no. 5
is deleted from cause title.
Therefore,
issue fresh notice of Rule to respondent no. 1, 4 and 6 returnable
on 29/8/2008.
(H.K.RATHOD,
J)
asma
Top