Gujarat High Court Case Information System
Print
MCA/269/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 269 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11144 of 2009
=========================================================
STATE
OF GUJARAT & 4 - Applicant(s)
Versus
MEHSANA
PATAN DISTRICT LABOUR LAW PRACTITIONERS ASSOCIATION - Opponent(s)
=========================================================
Appearance :
MR JK SHAH
AGP for Applicant(s) : 1 - 5.
MR JM BAROT
for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 16/06/2010
ORAL
ORDER
1. By
way of this application, the applicants have prayed for the following
reliefs :-
“[A]
Your Lordship be pleased to allow this application.
[B]
Your Lordship be pleased to extend the time further period of 3
months to decide the representation dated 01.03.2008 pursuant to the
order passed in Special Civil Application No. 11144 of 2009 by t his
Hon’ble Court dated 29.10.2009.
[C]
…..”
2. Heard
learned counsel for the respective parties. The relief claimed by the
applicant cannot be granted in view of the fact that the time
extended is already over. Hence the application stands disposed of
accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top