Gujarat High Court High Court

Notice Served By Ds For Respondent … vs 2 on 12 September, 2011

Gujarat High Court
Notice Served By Ds For Respondent … vs 2 on 12 September, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/5/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 5 of 2011
 

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


 

NEETABEN
WD/O HASMUKHBHAI KUBERBHAI CHAUDHARY 

 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & OTHERS
 

=================================================
 
Appearance : 
MR.HIREN
M MODI for PETITIONER : 1, 
NOTICE SERVED BY DS for RESPONDENT : 1
- 2. 
MR HARDIK C RAWAL for RESPONDENT : 1 - 2. 
MR PK JANI
GOVERNMENT PLEADER for RESPONDENT :
3, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 02/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr
B.M. Parmar, General Manager (Administration), Gujarat State Road
Transport Corporation, Ahmedabad, who is present, submitted that out
of 3936 cases, where award has been passed, about 2800 cases
approximately settled, Rs.102 Crores was due for payment, now
approximately an amount of Rs.60 crore has been released and will be
paid by 31st
May 2011 and another sum of Rs.42 crore aprpoximately is required for
payment of outstanding dues of others.

Learned
Government Pleader is directed to obtain instructions and state
whether the State Government will release approximately Rs.42 crore
to the Gujarat State Road Transport Corporation for payment of
outstanding dues. Two days time is allowed to obtain such
instructions and file affidavit. The Corporation will file separate
affidavit giving time-frame by which they will pay the amount as
informed to the Court. They will also state whether they intend to
frame any Scheme for settlement outside the Tribunal through Lok
Adalat, as and when they come to know of the motor accident claim
against Gujarat State Road Transport Corporation, Ahmedabad. In such
case, this Court may direct the Gujarat State Legal Services
Authority to open a Lok Adalat in the premises of the Gujarat State
Road Transport Corporation, Ahmedabad or at an appropriate place.
The affidavit should be filed by the General Manager
(Administration), Gujarat State Road Transport Corporation,
Ahmedabad. Post the matter on 5th May 2011 on the top of
the list.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

   

Top