Gujarat High Court Case Information System
Print
SCA/17058/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17058 of 2007
With
SPECIAL
CIVIL APPLICATION No. 14524 of 2003
With
SPECIAL
CIVIL APPLICATION No. 18056 of 2003
With
SPECIAL
CIVIL APPLICATION No. 17859 of 2003
With
SPECIAL
CIVIL APPLICATION No. 14962 of 2003
With
SPECIAL
CIVIL APPLICATION No. 14705 of 2003
With
SPECIAL
CIVIL APPLICATION No. 14698 of 2003
With
SPECIAL
CIVIL APPLICATION No. 14314 of 2003
With
SPECIAL
CIVIL APPLICATION No. 6198 of 2004
With
CIVIL
APPLICATION No. 4604 of 2004
IN
With
SPECIAL
CIVIL APPLICATION No. 6198 of
2004
=========================================================
VIRENDRASINH
J JADEJA - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT COPORATION LIMITED & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
HARDIK C RAWAL for Respondent(s) : 1, 3,
NOTICE UNSERVED for
Respondent(s) : 2,
DS AFF.NOT FILED (N) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 03/03/2008
ORAL
ORDER
Rule.
Mr.Hardik C Rawal, learned Advocate for respondents No.1 and 3
waives service of notice of Rule.
It
is submitted by Mr.Champaneri, learned Advocate appearing for the
petitioner that present petition as well as other similar petitions
require to be heard together and on priority basis because it affects
the minor persons working in various Bus Depots and Bus Stations of
the entire State of Gujarat and the grievance of each of the
petitioners is that they are adversely affected on introduction of a
new policy to give a licence to carry out the business of selling
various articles including the food articles. Request for
expeditious hearing of the present group of petitions is accepted and
to be listed for final hearing on 02/04/2008.
(C.K.BUCH,
J.)
sompura
Top