Gujarat High Court High Court

Nilesh vs Gujarat on 21 February, 2011

Gujarat High Court
Nilesh vs Gujarat on 21 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/995/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 995 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 7042 of 2009
 

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

 

NILESH
T PANDYA - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.A.S.Supehia for applicant and learned advocate
Mr.A.M.Dagli for opponent.

2. Present
application is filed with a prayer to fix the main SCA for final
hearing as early as possible.

3. Considering
the submissions made by learned advocates and averments made in
present application supported with affidavit, main SCA No.7042 of
2009 is fixed for final hearing on 21.3.2011. The Registry is
directed to notify it for final hearing accordingly. Hence, present
application is disposed of.

[
H.K.RATHOD, J. ]

(vipul)

   

Top