Gujarat High Court
Hasmukh vs Gsrtc on 9 March, 2010
Gujarat High Court Case Information System
Print
SCA/4502/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4502 of 1995
=========================================================
HASMUKH
JAGDISHCHANDRA DEVMURARI - Petitioner(s)
Versus
GSRTC
& 1 - Respondent(s)
=========================================================
Appearance
:
MR
MUKESH H RATHOD for
Petitioner(s) : 1,
MR VH DESAI for Respondent(s) : 1,
MR HARDIK
C RAWAL for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/03/2010
ORAL
ORDER
In
view of the death of petitioner, learned advocate for the petitioner
makes a request through learned advocate for the respondent to
adjourn the matter. Matter is therefore adjourned to 26.03.2010. It
is made clear that if Civil Application for legal heirs is not filed
before the next date of hearing, this petition shall stand dismissed
for default. No further adjournment shall be granted.
(K.S.
JHAVERI, J.)
Divya//
Top