Gujarat High Court
Gujarat vs Mehmoodbhai on 10 January, 2011
Gujarat High Court Case Information System Print SCA/2773/2002 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 2773 of 2002 ========================================================= GUJARAT STATE ROAD TRANSPORT CORPORATION - Petitioner(s) Versus MEHMOODBHAI I KAZI - Respondent(s) ========================================================= Appearance : MR DIPEN A DESAI for Petitioner(s) : 1, MR MB DODIA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 10/01/2011 ORAL ORDER
Shri
Desai, learned Advocate appearing for the petitioner Corporation
seeks time to place on record the material indicating that the
prayers in the reference were pressed made before this Court in the
petition which came to be disposed of wherefrom the appeal was filed
and the same has also been dismissed. At his request, the matter is
kept on 17.01.2011. No
further time will be granted in the matter.
Sd/-
(S.R.
Brahmbhatt, J.)
M.M.BHATT
Top