Gujarat High Court Case Information System
Print
MCA/17/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 17 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8647 of 2008
=====================================
PWD
EMPLOYEES UNION & 214 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Opponent(s)
=====================================
Appearance
:
MR SHALIN N MEHTA for
Applicant(s) : 1 - 215.
GOVERNMENT PLEADER for Opponent(s) : 1 -
4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/01/2011
ORAL
ORDER
1.0 Heard
learned advocate Mr. Shalin Mehta for the petitioners. The learned
advocate for the petitioners invited attention of the Court to the
judgment and order dated 29th October 2010 passed by this
Court, wherein, Para 7(C) reads as under:
“The
aforesaid exercise be undertaken within a period of two months from
today.”
2.0 The
learned advocate for the petitioners states that no such exercise is
known to them to have been undertaken.
3.0 Notice
returnable on 24th January 2011.
3.1 The
respondent shall come with the explanation for having not undertaken
the exercise directed by this Court to be undertaken within the
stipulated time, so that, if required, necessary action under the
provisions of the Contempt of Courts Act can be taken.
3.2 Direct
service is permitted.
[
Ravi R. Tripathi, J. ]
hiren
Top