Gujarat High Court
Daxin vs State on 3 May, 2011
Gujarat High Court Case Information System
Print
SCA/5137/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5137 of 2011
=========================================================
DAXIN
GUJARAT LABOUR UNION THRO.PRESIDENT & 29 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MSVIDHIJBHATT
for Petitioner(s) : 1 -
30.
Mr Maulik G. Nanavati Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3.
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/05/2011
ORAL
ORDER
The
endorsement on the Board indicates that the notices issued to the
respondents have not been received back, either served or unserved.
The Registry to await the service of Notices upon the said
respondents. List on 11th
May, 2011.
(Smt.
Abhilasha Kumari,J.)
mary//
Top