Gujarat High Court Case Information System
Print
FA/557920/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5579 of 2008
=========================================================
GUJARAT
STATE ROAD TRASNPORT CORPORATION & 1 - Appellant(s)
Versus
VILASBEN
KESARISINH MAHIDA & 5 - Defendant(s)
=========================================================
Appearance
:
MRS
VASAVDATTA BHATT for
Appellant(s) : 1 - 2.
None for Defendant(s) : 1 - 3, 5,
DELETED
for Defendant(s) : 4,
MS MEGHA JANI for Defendant(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/12/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Heard
the learned advocates for the parties.
On
17.12.2008, we have heard the learned advocate for the appellant for
admission and we felt the appeal requires to be finally heard.
Therefore, we kept the matter for orders. Today, our attention has
been drawn by Mrs Vasavadatta Bhatt, learned advocate for the
appellant that a cognate matter being FA No. 2048 of 2007 filed by Mr
H M Modi, arising from the same accident, is already admitted by this
court. Therefore, this appeal is required to be admitted. Hence,
Admit.
Mr Hiren Modi, learned
advocate waives service of notice.
R
& P is already called for and is with the court. Learned
advocate for the appellants have made a statement at the Bar that
they have also got the papers and therefore, we will proceed with the
final hearing on 20.1.2009.
[R.
P. DHOLAKIA, J.]
[M.D.
SHAH, J.]
msp
Top