Gujarat High Court
Ahmedabad vs Kirtikumar on 4 October, 2010
Gujarat High Court Case Information System
Print
LPA/2197/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2197 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4941 of 2010
With
CIVIL
APPLICATION No. 11128 of 2010
In
LETTERS
PATENT APPEAL No. 2197 of 2010
=========================================================
AHMEDABAD
DISTRICT COOPERATIVE MILK PRODUCERS UNION LIMITED & 1 -
Appellants
Versus
KIRTIKUMAR
JIVANLAL GOPALAK - Respondent
=========================================================
Appearance
:
MR
BS PATEL for
Appellants.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
APPEAL
ADMITTED.
Civil
Application No.11128/2010
RULE
returnable on 22.11.2010. Ad-interim relief in the form of stay of
operation of the Award passed by the Presiding Officer, Labour Court
No.5, Ahmedabad, in Reference (LCA) No.1102/2004, on 9.12.2009, till
then.
[A.L.Dave,J.][M.D.Shah,J.]
(patel)
Top