Gujarat High Court High Court

Gujarat vs Unknown on 22 October, 2008

Gujarat High Court
Gujarat vs Unknown on 22 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2430/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 2430 of 2008
 

In


 

FIRST
APPEAL No. 2581 of 2007
 

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

GUJARAT
STATE ROAD TRANSPORT CORPORATION – Applicant(s)

Versus

KIRANBA
WD/O MOTISINH RATANSINH JADEJA & 6 – Opponent(s)

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

Appearance
:

MRS
FALGUNI D PATEL for
Applicant(s) : 1,
None
for Opponent(s) : 1 –

7.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE H.K.RATHOD

Date
: 22/10/2008

ORAL
ORDEER BELOW NOTE FOR SPEAKING TO MINUTES FILED BY LEARNED ADVOCATE
MS. FALGUNI D. PATEL DATED 16.10.2008:

Heard
learned Advocate Ms. Falguni D. Patel for applicant. Considering note
for speaking to minute filed by Ms. Patel, the word ?SMehsana??
appearing in order of this Court dated 11.9.2008 be read as ?SModasa??.
Order of this Court dated 11.9.2008 stands corrected accordingly.
Registry of this Court is directed to issue fresh writ of order of
this Court dated 11.9.2008 on the basis of order passed by this Court
today on this note for speaking to minute.

With
these observations and directions, note for speaking to minute filed
by learned Advocate Ms. Patel stands disposed of accordingly.

(H.K.

Rathod,J.)

Vyas

   

Top