Gujarat High Court
Mangalbhai vs Aryodaya on 6 August, 2008
Gujarat High Court Case Information System
Print
CA/1035/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1035 of 1986
=========================================================
MANGALBHAI
AMTHABHAI - Petitioner(s)
Versus
ARYODAYA
SPINNING AND WEAVING COMPANY LTD., - Respondent(s)
=========================================================
Appearance
:
(MR
AKIL KURESHI) for
Petitioner(s) : 1,
NOTICE
UNSERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 06/08/2008
ORAL
ORDER
Ad-interim
relief granted vide order dated 25th July, 1991 stands
confirmed.
The
office is directed to issue fresh Notice to the appellant as well as
original respondent in First Appeal No. 640 of 1991, for hearing of
the matter, making it returnable on 13th October, 2008.
The
application stands disposed of accordingly. Rule is made absolute.
[K.S.
JHAVERI, J.]
/phalguni/
Top