Gujarat High Court High Court

Baroda vs Baroda on 24 December, 2010

Gujarat High Court
Baroda vs Baroda on 24 December, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15599/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15599 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 3916 of 2008
 

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


 

BARODA
RAYON EMPLOYEES EKTA UNION THROUGH - Petitioner
 

Versus
 

BARODA
RAYON CORPORATION LTD & 7 - Respondents
 

=================================================
 
Appearance : 
MR
DIPAK R DAVE for Petitioner: 
MR. MIHIR JOSHI for M/S TRIVEDI &
GUPTA for Respondent: 1, 
GOVERNMENT PLEADER for Respondents : 2 -
3. 
NOTICE SERVED BY DS for Respondents : 2 - 8. 
MR NIRAL R
MEHTA for Respondent : 4, 
SINGHI & CO for Respondent:
6, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/12/2010 

 

 
 
ORAL
ORDER

Heard
Shri P.H. Parekh, learned counsel with Shri Sumit Goel, Shri Mihir
Joshi, learned counsel with Mr. Kunan Naik, for M/s Trivedi &
Gupta, and other advocates appearing for their respective parties. At
the request of learned counsels for the parties, matters are
adjourned to 20/1/2011.

Registry
to notify main matters with connected civil applications on
20/1/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top