Gujarat High Court
Sanghvi vs Himmatbhai on 28 October, 2010
Gujarat High Court Case Information System
Print
SCA/14287/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14287 of 2010
======================================
SANGHVI
WRITING POINTS PVT. LTD. - Petitioner
Versus
HIMMATBHAI
NATHALAL VAGHELA C/O. MAZDOOR PANCHAYAT - Respondent
======================================
Appearance :
MS
MEGHA JANI for the Petitioner.
None for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/10/2010
ORAL
ORDER
Rule
returnable on 10th January,2011. Ad-interim relief in
terms of Para-9(B) subject to compliance of provision of Section 17-B
of the Industrial Disputes Act. Notice as to interim relief
returnable on 06/12/2010.
[M.R.SHAH,J]
*dipti
Top