Gujarat High Court High Court

State vs Gujarat on 28 July, 2010

Gujarat High Court
State vs Gujarat on 28 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2990/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2990 of 2001
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

GUJARAT
RAJYA SHRAMJIVI KARMACHARI UNION - Respondent(s)
 

=========================================================
 
Appearance
: 
MS CM SHAH AGP 
for
Petitioner(s) : 1, 
MR DHARMESH V SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
ORDER

Prima
facie, the Labour Court has travelled beyond the jurisdiction and set
aside the effect of Government Resolution dated 08.07.1976. Matter is
adjourned to 09.08.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top