Gujarat High Court High Court

Baroda vs Baroda on 18 July, 2011

Gujarat High Court
Baroda vs Baroda on 18 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/754/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 754 of 2011
 

In


 

CIVIL
APPLICATION No. 4772 of 2008
 

In
 


SPECIAL
CIVIL APPLICATION No. 134 of 2006
 

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


 

BARODA
RAYON EMPLOYEES EKTA UNION - Petitioner
 

Versus
 

BARODA
RAYON CORPORATION LTD. & 2 - Respondents
 

=================================================
 
Appearance : 
MR
SANDIP M PATEL for Petitioner:MR DA ZALA for Petitioner: 
M/S
TRIVEDI & GUPTA for Respondents : 1 - 2. 
None for Respondent:
3, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 10/2/2011. Shri K.B. Naik, learned advocate waives
service of notice for respondent no.1. Direct service permitted for
rest of the respondents.

It
is expected that the joining party application is in fact being
formal application, appropriate reply, if any at all, be filed so as
to curtail further time in hearing of the main matter.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top