Gujarat High Court
Maganbhai vs Gujarat on 14 July, 2011
Gujarat High Court Case Information System Print LPA/1031/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1031 of 2011 In SPECIAL CIVIL APPLICATION No. 3302 of 2011 With CIVIL APPLICATION No. 7580 of 2011 In LETTERS PATENT APPEAL No. 1031 of 2011 With LETTERS PATENT APPEAL No. 1027 of 2011 In SPECIAL CIVIL APPLICATION No. 2133 of 2011 With CIVIL APPLICATION No. 7510 of 2011 In LETTERS PATENT APPEAL No. 1027 of 2011 ================================================= MAGANBHAI KAMABHAI PAGI - Appellant(s) Versus GUJARAT STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s) ================================================= Appearance : MR YV VAGHELA for Appellant(s) : 1, MR HARDIK C RAWAL for Respondent(s) : 1, None for Respondent(s) : 2, ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 14/07/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.
Hardik C. Rawal accepts and waives notice on behalf of the
respondents. No further notice need be issued on them. Post the
matters along with Letters Patent Appeal No.972 of 2011 and other
cognate matters, which are likely to be listed on 28th July 2011. No
interim order granted for the present. Civil Applications stand
disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top