Gujarat High Court High Court

Gujarat vs Parulben on 4 October, 2011

Gujarat High Court
Gujarat vs Parulben on 4 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2859/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2859 of 2011
 

With


 

CIVIL
APPLICATION No. 10069 of 2011
 

In
FIRST APPEAL No. 2859 of 2011
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus
 

PARULBEN
SHAILESHBHAI SHAH WD/O SHAILESHBHAI B SHAH & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Appellant(s) : 1, 
MR MTM HAKIM for Defendant(s) : 1, 3, 
None
for Defendant(s) : 2,4 - 5. 
MS G R VIJAYALAKSHMI for Defendant(s)
: 6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 04/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Baghel
for Mr. Munshaw is not in a position to show the Court that whether
the amount of Rs.3,500/- which was a condition for condonation of
delay has been paid to the claimants or not.

Mr.Hakim,
learned Counsel for the respondents – original claimants
states that as per his information, the claimants have not been
paid.

Hence,
First Appeal as well as Civil Application are dismissed.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top