Gujarat High Court
Gujarat vs Ravindrabhai on 30 September, 2008
Gujarat High Court Case Information System
Print
CA/11611/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11611 of 2008
In
FIRST APPEAL No. 344 of 1998
To
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11613 of 2008
In
FIRST APPEAL No. 347 of 1998
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
RAVINDRABHAI
ANETRAI MANIYAR & 6 - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Petitioner(s) : 1,
None
for Respondent(s) : 1 - 3,5 - 6.
MR
RAJNI H MEHTA for
Respondent(s) : 4,
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/09/2008
ORAL
ORDER
Today,
this Court has disposed of main appeals from which these civil
applications are arising, therefore, no order is required to be
passed in these civil applications, therefore, these civil
applications are disposed of accordingly with no order as to costs.
(H.K.
Rathod,J.)
Vyas
Top