Gujarat High Court High Court

Vadodara vs Vadodara on 6 September, 2010

Gujarat High Court
Vadodara vs Vadodara on 6 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13657/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13657 of 1994
 

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


 

VADODARA
MUNCIPAL CORP - Petitioner(s)
 

Versus
 

VADODARA
MUNCIPAL KAMDAR KARMACHARI UNION & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PRANAV G DESAI for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
RD RAVAL for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/09/2010 

 

 
ORAL
ORDER

In
view of Sick Note of Shri Raval, learned advocate for the respondent
and as a last chance stand over to 13.9.2010. On that day,
irrespective of Leave Note, Sick Note or non availability of learned
advocates for the respective parties, the matter shall be taken up
for hearing.

(M.R.SHAH,
J.)

kaushik

   

Top