Gujarat High Court High Court

Ongc vs Government on 25 August, 2011

Gujarat High Court
Ongc vs Government on 25 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15099/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15099 of 2010
 

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

 

ONGC
EMPLOYEES MAZDOOR SABHA THROUGH PRESIDENT - Petitioner(s)
 

Versus
 

GOVERNMENT
OF INDIA THROUGH SECRETARY & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Petitioner(s) : 1,MR KRISHNA G PILLAI for Petitioner(s) : 1, 
MR
MRUGEN K PUROHIT for Respondent(s) : 1 - 2. 
MR AJAY R MEHTA for
Respondent(s) : 3 - 5. 
MR AK CLERK for Respondent(s) :
6, 
GOVERNMENT PLEADER for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

Mr.

Pathak, learned AGP makes available for perusal of the Court a copy
of the constitution of the Union. The copy is not legible. Learned
AGP wants some time to produce legible copy of the constitution.

Learned
AGP shall see to it that a legible copy thereof is produced on 29th
August 2011. Before that, the learned AGP shall furnish a copy of the
same to all other learned advocates appearing in the matter.

S.O.

to 29th August 2011.

mathew						[RAVI
R.TRIPATHI, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top