Gujarat High Court Case Information System
Print
SCA/5912/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5912 of 2003
=========================================================
MOTIBHAI
DHANJIBHAI PARMAR - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1,
MR ASHISH M DAGLI for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/02/2011
ORAL
ORDER
Heard
learned advocate Mr. Songara on behalf of petitioner, learned
advocate Mr. AM Dagli appearing for respondent corporation. Learned
advocate Mr. Dagli submitted that rejecting Approval application was
challenged by Corporation before this Court. As against dismissal of
that petition, LPA has been preferred by Corporation but he wants to
inquire as today he received telephonic instruction from Corporation
that whether LPA is preferred by Corporation or not and if it is
preferred then whether same is pending or not? Therefore, matter is
adjourned to 28/2/2011. Learned advocate Mr. Songara made statement
before this Court that petitioner Motibhai Dhanjibhai Parmar is
already reinstated in service in year 2003 in pursuance to order
passed by this Court.
(H.K.RATHOD,
J)
asma
Top