Gujarat High Court Case Information System
Print
CA/12627/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12627 of 2010
In
SPECIAL
CIVIL APPLICATION No. 18123 of 2006
=========================================
LAKUBHA
SURUBHA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================
Appearance :
MR
PRABHAKAR UPADYAY for
Applicant(s) : 1,
MS MONALI BHATT, AGP for Opponent(s) : 1 -
2
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/10/2010
ORAL
ORDER
1. RULE.
Ms. Monali Bhatt, learned AGP waives service of notice of rule
on behalf of the opponents-original petitioners.
2. The
present application has been preferred by the applicant-original
respondent for fixing the early date of hearing of the main petition.
3. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the fact that the judgement and award passed
by the Labour Court has been stayed, Registry is directed to notify
Special Civil Application No. 18123/2006 for final hearing in the
week commencing from 11/01/2011.
4. With
this, the present application is allowed. Rule is made absolute to
the aforesaid extent. No cost.
(M.R.
SHAH, J.)
siji
Top