Gujarat High Court High Court

State vs Kidiyabhai on 16 August, 2010

Gujarat High Court
State vs Kidiyabhai on 16 August, 2010
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/16586/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16586 of 2006
 

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

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

KIDIYABHAI
HEMABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR KP RAVAL AGP 
for
Petitioner(s) : 1 - 2. 
MR KM PATEL WITH MR DIPAK R DAVE for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/08/2010 

 

 
 
ORAL
ORDER

This
matter had come up before this court time and again. On 12.07.2010,
the matter was adjourned to 02.08.2010 at the request of Mr. Dave,
learned advocate for the respondent. On last occasion, matter was
adjourned at request of the learned AGP as Mr. Mehta, learned
Additional Advocate General is appearing in the matter. Even today
when the matter was called out, learned Additional Advocate General
is not present. The matter is of the year 2006 having subject
matter of minimum wages granted by the Labour Court in favour of the
respondents. In that view of the matter, this court has no option but
to dismiss the petition. The petition therefore stands dismissed for
default. Rule is discharged. Interim relief if any stands vacated.

(K.S.JHAVERI,
J.)

niru*