Gujarat High Court High Court

====================================== vs Mr Rb Gogia For Appellant on 13 May, 2010

Gujarat High Court
====================================== vs Mr Rb Gogia For Appellant on 13 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/576/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 576 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6410 of 2009
 

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

UKABHAI
KADVABHAI 

 

Versus
 

RAJKOT
DISTRICT PANCHAYAT 

 

====================================== 
Appearance
: 
MR ANAND B GOGIA for Appellant,
MR RB GOGIA for Appellant, MR BB GOGIA for Appellant. 
MR HS
MUNSHAW for Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 13/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
order sought to be impugned herein, in Special Civil Application
No.6410 of 2009, clearly refers to the observations made in another
order made in Special Civil Application No.1341 of 2009. According
to learned counsel, Mr.Gogia that other order in the other petition
is also arising from same original award and order of the Labour
Court. Therefore, reserving right of the appellant to argue all the
available contentions in the appeal, which is stated to have been
preferred from the order in Special Civil Application No.1341 of
2009, present appeal is disposed.

(D.H.Waghela,
J.)

(M.D.Shah,
J.)

*malek

   

Top