========================================== vs Mr Prashant Mankad For on 15 September, 2008

0
48
Gujarat High Court
========================================== vs Mr Prashant Mankad For on 15 September, 2008
Bench: J.R.Vora And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/681/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 681 of 2003
 

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

GUJARAT
STATE ROAD TRANSPORT CORPORAION 

 

Versus
 

SAVITABAN
W/O KESHAVLAL RAMKRISHNA LODHA & Ors.
 

========================================== 
Appearance
: 
MR ASHISH M DAGLI for
Appellant 
MR PRASHANT MANKAD for Respondent Nos. 1 -
4. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 15/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Learned advocate for
the appellant shall supply paper-book to the office within 15 days
from today and, thereafter, the matter be placed on final hearing
board ready matters. If the learned advocate for the appellant fails
to supply paper-book in stipulated period, the First Appeal shall
stand dismissed for want of prosecution.

[J.

R. VORA,J.] [Z. K. SAYIED,J.]

vijay

LEAVE A REPLY

Please enter your comment!
Please enter your name here