SCA/6729/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6729 of 2007 =========================================================
VERAVAL
PATAN JOINT MUNICIPALITY – Petitioner(s)
Versus
RAMJIBHAI
RAJABHAI GAVADIA & 25 – Respondent(s)
=========================================================
Appearance
:
MR
AMAR D MITHANI for
Petitioner(s) : 1,
NOTICE
SERVED for
Respondent(s) : 1,
8,
17,
MR
PP MAJMUDAR for
Respondent(s) : 2
– 7,9 – 16,18 – 26.
MR
SHAKTI S JADEJA for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/07/2008
ORAL
ORDEER BELOW NOTE DATED 5.7.2008 FILED BY THE REGISTRY OF THIS COURT
:
Considering
the letter from the Labour Judge (SD) Junagadh dated 19th
June, 2008 addressed to the Registrar General of this Court, time is
extended for a further period of four months for deciding the
reference pending before the Labour Court, Junagadh being Reference
NO.44 of 1993 to 70 of 1993. Therefore, request made by the learned
Labour Judge (SD) Junagadh is granted for a further period of four
months for deciding the said references pending before him.
In
view of these observations and directions, note filed by the Registry
of this Court is disposed of.
(H.K.
Rathod,J.)
Vyas