Gujarat High Court High Court

Dhira vs State on 28 August, 2008

Gujarat High Court
Dhira vs State on 28 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7543/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7543 of 2008
 

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

 

DHIRA
DEVARA RABARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIPIN I MEHTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
 
ORAL
ORDER

1. Mr.

Mehta, learned advocate makes a grievance that the respondent No.2
did not remain present before the Labour Court and is not remaining
present before this Court also, despite the fact that the notice came
to be issued by order dated 15.5.2008. Since then, the matter has
been adjourned from time to time and the respondent has not entered
appearance.

2. Considering
grievance of Mr. Mehta, learned advocate and taking note of the fact
that the respondent No.2 has not entered appearance and attending
hearing of the present petition, it is directed that the respondent
No.2 shall remain present in the Court on 9.9.2008. Necessary notice
to be issued to the respondent No.2. Direct service is permitted.

(K.M.THAKER,
J.)

ynvyas

   

Top