Gujarat High Court High Court

Shanti vs Arunoday on 6 October, 2008

Gujarat High Court
Shanti vs Arunoday on 6 October, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/28961/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 28961 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 29256 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 29257 of 2007
 

With


 

CIVIL
APPLICATION No. 3465 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 28961 of 2007
 


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


 

SHANTI
EXPORTS PRIVATE LIMITED & 1 - Petitioners
 

Versus
 

ARUNODAY
MAZDOOR MAHAJAN SANGH & 5 - Respondents
 

=========================================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for Petitioners : 1
- 2. 
MR AK CLERK
for Respondents : 1, 
MR
SACHIN D VASAVADA for Respondents : 1, 
PS
GOGIA for Respondent : 2, 
RULE
SERVED BY DS for Respondents : 3
- 4. 
DS AFF.NOT
FILED (R) for Respondent :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 06/10/2008 

 

 
 
COMMON
ORAL ORDER

The
counsels for the parties have jointly requested for adjourning this
matter on 20.10.2008 as the negotiation for settling the dispute is
going on. Hence, S.O to 20.10.2008. Ad-interim relief granted earlier
by this Court in Special Civil Application No. 29256 of 2007 and in
Special Civil Application No. 29257 of 2007 is hereby extended till
20.10.2008.

(S.R.BRAHMBHATT,
J.)

pallav