Gujarat High Court High Court

Jayantibhai vs Sarkari on 26 April, 2011

Gujarat High Court
Jayantibhai vs Sarkari on 26 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3205/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3205 of 2011
 

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

 

JAYANTIBHAI
ARJANBHAI CHAUHAN C/O KHEDA JILLA LABOUR UNION - Petitioner(s)
 

Versus
 

SARKARI
KUMAR CHHATRALAYA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH H SHAH for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.A.V.Nair for learned advocate Mr.Ashish H. Shah
on behalf of petitioner and learned AGP Mr.Sharma for respondent
No.1.

Party-in-person

– Karsanbhai Kacharabhai Bharwad, who is personally present
before this Court, submitted that he is not able to engage any
advocate as his financial condition is very weak.

However,
in this case, Reference No.114 of 1997, Exh.64, has been rejected on
30.9.2010.

I
have considered submissions made by both learned advocates and also
considering submissions made by party-in-person, the question
involved and raised in present petition requires detailed
examination. Hence, Rule. Expedited.

[
H.K.RATHOD, J. ]

(vipul)

   

Top