Gujarat High Court High Court

R vs Cema on 20 July, 2011

Gujarat High Court
R vs Cema on 20 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7735/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7735 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3590 of
2011 
=========================================================

 

R
TRESSA - Petitioner(s)
 

Versus
 

CEMA
ELECTRIC LIGHTING PRODUCTS (INDIA) PVT LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1, 
MR HASMUKH THAKKER for Respondent(s) :
1, 
NANAVATI ASSOCIATES for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 20/07/2011 

 

ORAL
ORDER

RULE,
returnable on 28TH
JULY, 2011.

NOTICE
as to interim
relief,
returnable on the same day.

Learned
Advocate, Mr. Thakker, waives service of rule for respondent
No.1-Employer.

Learned
Advocate, Mr. Thakker, for respondent No.1-Employer to take
instructions in the matter.

(RAVI
R.TRIPATHI,J.)

Umesh/

   

Top