Gujarat High Court
Area vs Akhil on 27 January, 2011
Gujarat High Court Case Information System
Print
CA/9970/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9970 of 2010
In
LETTERS PATENT APPEAL No. 2047 of 2010
In
SPECIAL CIVIL APPLICATION No. 510 of 2010
With
CIVIL
APPLICATION No. 10661 of 2010
In
LETTERS PATENT APPEAL No. 2166 of 2010
With
CIVIL
APPLICATION No. 10664 of 2010
In
CIVIL APPLICATION - FOR STAY No. 9970 of 2010
=========================================================
AREA
MANAGER - Petitioner(s)
Versus
AKHIL
GUJARAT GENERAL MAJDOOR SANGH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2,
MR NIRAV V JOSHI for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering the facts
and circumstances, the main Letters Patent Appeal being Nos.2047 and
2166 of 2010 be listed for final hearing on 16.3.2011.
In
view of the above, the prayer for vacating of the interim relief is
not granted. However, the interim relief passed in Civil Application
No.9970 of 2010 shall continue until final disposal of the LPA as
well as the order passed in
Civil Application No.10661 of 2010 shall continue. All the
applications are disposed of.
(JAYANT PATEL,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top