Gujarat High Court
Principal vs Mandol on 22 April, 2010
Gujarat High Court Case Information System
Print
SCA/1492/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1492 of 2010
=========================================================
PRINCIPAL
& 1 - Petitioner(s)
Versus
MANDOL
NAGARSINH SARVSINH,THRO' GUJARAT LABOUR FEDERATION - Respondent(s)
=========================================================
Appearance
:
MR
HEMANT K MAKWANA for
Petitioner(s) : 1 - 2.
MR DIPAK R DAVE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/04/2010
ORAL
ORDER
Considering
request made by learned Advocate Mr. Makwana, because of having
accident, he was not able to deposit as per order passed by this
Court on 16.4.2010. He submits that today, he will deposit amount as
per order of this court, during the course of day. Therefore, time is
extended with a direction to registry of this court to accept Demand
Draft from learned Advocate, which will be deposited during the
course of the day. Accordingly, office submission is disposed of.
(H.K.
Rathod,J.)
Vyas
Top