Gujarat High Court
Gujarat vs Saburbhai on 22 March, 2011
Gujarat High Court Case Information System
Print
SCA/5000/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5000 of 2008
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
SABURBHAI
CHATURBHAI ZALA - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/03/2008
ORAL
ORDER
Heard
Mr.Hardik Rawal learned counsel for the petitioner.
Rule.
Ad interim relief in terms of para 8(C) till further orders is
granted.
Issue
notice as to interim relief returnable on 7th May, 2008.
(ANANT
S. DAVE, J.)
*pvv
Top