Gujarat High Court
Gujarat vs Y.A.Mogal on 11 July, 2011
Gujarat High Court Case Information System
Print
SCA/23229/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23229 of 2005
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
Y.A.MOGAL
C/O. I.M.TARAJIA - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
MR GK RATHOD for Respondent(s) : 1,
MR
MUKESH H RATHOD for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/07/2011
ORAL
ORDER
Heard
learned advocate Mr.Ashish M. Dagli for the petitioner. The learned
advocate for the petitioner is not able to answer as to why the
matter has remained unattended after order dated 02.12.2005, whereby
notice was issued returnable on 27.12.2005.
2. Having
perused the papers, no substance is found in the petition. The
petition is dismissed. Notice is discharged.
(RAVI
R. TRIPATHI, J.)
karim
Top