Gujarat High Court High Court

Gujarat vs Vinodchandra on 27 September, 2011

Gujarat High Court
Gujarat vs Vinodchandra on 27 September, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/184/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 184 of 2003
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

VINODCHANDRA
G. AMIN - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
NOT RECD BACK for
Petitioner(s) : 1, 
MR MM TIRMIZI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

Rule
has been issued in this matter while granting interim relief in terms
of para 6 (B) by order dated 17/1/2003. Advocate’s notice issued by
this Court but not received back so far. However, G.S.R.T.C. has not
engaged any advocate knowing full well that advocate who was
appearing earlier on behalf of them is elevated as Bench of this
Court. Therefore, present petition is dismissed in default.

(H.K.RATHOD,
J)

asma

   

Top