Gujarat High Court
Gujarat vs Patel on 1 August, 2011
Gujarat High Court Case Information System
Print
FA/1450/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1450 of 1994
=========================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
PATEL
KARAMSHIBHAI MULJIBHAI - Defendant(s)
=========================================
Appearance :
MS.
ASHLESHA PATEL for MRS VASAVDATTA
BHATT for Appellant(s) : 1,
MR RAMESH K SHAH for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 - 3.
UNSERVED-EXPIRED (R)
for Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/08/2011
ORAL
ORDER
Heard
learned Advocate Ms. Ashlesha Patel for the Appellant –
Corporation and learned Advocate Mr. Ramesh K. Shah for Respondent
No.1.
As
it appears from the record, no steps have been taken for bringing
the heirs of Respondent No.4 and no Civil Application has yet been
filed inspite of the order passed earlier.
However,
in the interest of justice, finally the time is granted upto
16.8.2011 to take necessary steps and file the Civil Application,
failing which the matter shall be posted for further orders
regarding dismissal.
(Rajesh
H. Shukla,J)
Jayanti*
Top