Gujarat High Court
Gujarat vs P on 24 November, 2010
Gujarat High Court Case Information System
Print
SCA/1031/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1031 of 2010
=========================================================
GUJARAT
MAZDOORKRANTI UNION - Petitioner
Versus
P
A PATEL OR HIS SUCCESSOR IN OFFICE AS PRESIDING OFFICER & 1 -
Respondents
=========================================================
Appearance :
MR
MS MANSURI for
Petitioner: 1,
None for Respondents : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/02/2010
ORAL
ORDER
Heard
Shri Mansuri, learned advocate for the petitioner. Shri Mansuri
submitted that demands of the workmen have been rejected without
their being any proper evidence so as to rejecting the demand. The
order impugned is without any reasons and reasons recorded are not
germane for deciding the controversy. In view of this, let there be
notice for final disposal returnable on 04.03.2010. It is expected of
the other side that as the matter is to be disposed of finally on the
returnable date, they shall be ready with their defense, if any, in
respect of contentions raised in this petition.
(S.R.BRAHMBHATT,
J.)
pallav
Top