Gujarat High Court High Court

Mukeshbhai vs Gujarat on 18 January, 2010

Gujarat High Court
Mukeshbhai vs Gujarat on 18 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/295/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 295 of 2010
 

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


 

MUKESHBHAI
C SHAH - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YV VAGHELA for
Petitioner(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/01/2010 

 

ORAL
ORDER

Rule
returnable on 11.02.2010.

In
the meantime, ad-interim relief in terms of Para-15(D) of the
petition subject to the condition that if the licence period is
already over, then it shall be open to the respondent to take
appropriate action in accordance with law.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top