Gujarat High Court High Court

Gujarat vs Abdulkadar on 7 May, 2010

Gujarat High Court
Gujarat vs Abdulkadar on 7 May, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4643/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 4643 of 2010 With 

 

SPECIAL
CIVIL APPLICATION No. 4706 of 2010 To 

 

SPECIAL
CIVIL APPLICATION No. 4709 of 2010
 
=========================================================

 

GUJARAT
STATE CIVIL SUPPLIES CORPORATION LTD - Petitioner(s)
 

Versus
 

ABDULKADAR
IBRAHIM BAKALI - Respondent(s)
 

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

 

 
Appearance
: 
MR.VARUN
K.PATEL for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr.Varun K. Patel for petitioner. Though notice
issued by this court is served on respondents by Direct Service, no
appearance is filed by any of respondents and no advocate is engaged
by them. However, considering fact that workmen are belonging to
Kachchh area may not be able to engage advocate immediately which may
take some time, therefore, in interest of justice, matters are
adjourned to 23.6.2010. However, in the mean time, if any steps are
taken by respondents for implementation of award in question, it is
open for petitioner to move this Court by filing note for urgent
circulation of these matters for interim relief.

(H.K.

Rathod,J.)

Vyas

   

Top