Gujarat High Court
Bharuch vs Registrar on 27 January, 2011
Gujarat High Court Case Information System
Print
SCA/7086/1996 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7086 of 1996
With
SPECIAL
CIVIL APPLICATION No. 861 of 1998
=====================================================
BHARUCH
JILLA JUDICIAL DEPTT. CLASS-IV EMPLOYEES ASSOC. - Petitioner(s)
Versus
REGISTRAR,
HIGH COURT OF GUJ. & 9 - Respondent(s)
=====================================================
Appearance :
MR
BP MUNSHI for Petitioner(s) : 1,
LAW OFFICER BRANCH for
Respondent(s) : 1 - 2.
MR JB PARDIWALA for Respondent(s) : 1 -
2.
GOVERNMENT PLEADER for Respondent(s) : 3,
RULE SERVED for
Respondent(s) : 4,6 - 10.
MR N N JADAV for Respondent(s) : 4,6 -
10.
UNSERVED-EXPIRED (R) for Respondent(s) :
5,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/01/2011
ORAL
ORDER
The
learned advocate for the petitioner is not present.
The
Registry has put up a Note dated 25-1-2011 submitting that the
learned advocate for the petitioner has not taken necessary
consequential action before the stipulated date for bringing the
heirs and legal representatives of respondent No.5, on record. The
needful be done by the next date of hearing.
At
the request of Mr.B.P.Dalal, learned advocate for the respondents
Nos.8 to 11 in the connected petition, list on 9-3-2011.
(Smt.Abhilasha Kumari,J)
arg
Top