Gujarat High Court
Gujarat vs Navalsinh on 2 May, 2011
Gujarat High Court Case Information System
Print
FA/1920/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1920 of 1995
======================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant
Versus
NAVALSINH
RAMSINH BARIA & 3 - Defendants
======================================
Appearance :
MR
YN RAVANI for the Appellant.
MS NAYANA V PANCHAL for Defendant(s)
: 1 - 3.
None for Defendant(s) :
4,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/05/2011
ORAL
ORDER
1. Learned
advocate appearing on behalf of the appellant seeks permission to
delete respondent No.4, who is Driver of the vehicle. Permission is
accordingly granted.
2. S.O.
to 22nd June,2011. Registry is directed to call for record
and proceedings of the case from the concerned Trial Court/ Tribunal
so as to reach this Court on or before 22nd June,2011.
[M.R.SHAH,J]
*dipti
Top