Gujarat High Court High Court

Gujarat vs Union on 12 August, 2010

Gujarat High Court
Gujarat vs Union on 12 August, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7724/2009	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


SPECIAL
CIVIL APPLICATION No. 7724 of 2009
 


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


GUJARAT
KAMDAR MANDAL I.N.T.U.C - Petitioner(s)
 


Versus
 


UNION
OF INDIA SECRETARY, SNEHALATA JAWAS OR & 5 - Respondent(s)
 

========================================= 
Appearance
: 
MR
DS VASAVADA for Petitioner(s) : 1, 
MR PS CHAMPANERI for
Respondent(s) : 1, 
MS BELA A PRAJAPATI for Respondent(s) : 1 -
2. 
NOTICE SERVED for Respondent(s) : 3 - 6. 
SVRAJUASSOCIATES
for Respondent(s) : 3, 
MR PRATIK P THAKKAR for Respondent(s) : 4 -
6. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/12/2009 

 

 
 
ORAL
ORDER

1. Shri
Prajapati, learned advocate for the respondent Nos.1 and 2 places on
record the order dated 24.8.2009 passed by the Government of India,
Ministry of Labour, making reference and the same is taken on record.

2. Shri
D.S.Vasavada, learned advocate seeks permission to withdraw this
petition with a liberty to take out appropriate proceedings in
respect of other prayers made in this petition. Permission as sought
for is granted. Petition is disposed of as withdrawn. No order as to
costs. Notice discharged.

(S.R.Brahmbhatt,
J. )

sudhir

   

Top