Gujarat High Court High Court

Hathising vs Gujarat on 7 September, 2011

Gujarat High Court
Hathising vs Gujarat on 7 September, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1252/2011	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1252 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2154 of 2011
 

With


 

CIVIL
APPLICATION No. 8883 of 2011
 

In
LETTERS PATENT APPEAL No. 1252 of 2011
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE V. M. SAHAI  
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

HATHISING
MANUFACTURING COMPANY LTD THROUGH - Appellant(s)
 

Versus
 

GUJARAT
AUDHYOGIK KAMDAR MAHA MANDAL THROUGH SECRETARY - Respondent(s)
 

=========================================
 
Appearance : 
MS
ANUJA S NANAVATI for the
Appellant. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/09/2011 

 

 
 
				
 ORAL JUDGMENT

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard Mr.D.G.Shukla, learned counsel appearing for the
appellant. This intra-court Letters Patent Appeal has been filed
challenging the judgment of the learned Single Judge dated 27.7.2011
passed in Special Civil Application No. 2154 of 2011. The learned
Single Judge has fixed the petition for hearing on1 15th
September,2011 as informed by the learned counsel for the appellant.
Another matter arising between the same parties has also been
disposed of by this Court on 29.5.2011 being LPA NO. 1312 of 2011.
Therefore, we are of the opinion that both the matters should be
heard together. We are not inclined to interfere with the interim
order passed in this Appeal as the matter is likely to be finally
decided on 15th September, 2011. We dispose of this Appeal with a
request to the learned Single Judge to decide the writ petition
expeditiously subject to His Lordship’s convenience.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji

   

Top