Gujarat High Court High Court

Deesawala vs Commissioner on 2 August, 2010

Gujarat High Court
Deesawala vs Commissioner on 2 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2171/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2171 of 2003
 

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

 

DEESAWALA
CORPORATION & 2 - Petitioner(s)
 

Versus
 

COMMISSIONER
OF LABOUR & COMPETENT AUTHORITY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Petitioner(s) : 1 - 3. 
MS C M SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
M/S TRIVEDI & GUPTA for Respondent(s) :
2, 
(MR NR SHAHANI) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/08/2010 

 

 
 
ORAL
ORDER

Mr.Kunal
Naik, learned Advocate for M/s Trivedi & Gupta, for the
respondent No.2 states that the issue involved in the present
petition is governed by Special Civil Application No.14513 of 2003
with Special Civil Application No.15877 of 2003.

In
that view of the matter, present petition is disposed of in terms the
SCA No.14513 of 2003 with SCA NO.15877 of 2003 are disposed of.

(K
S JHAVERI, J.)

sompura

   

Top