Gujarat High Court High Court

Bhailalbhai vs Guajrat on 8 September, 2011

Gujarat High Court
Bhailalbhai vs Guajrat on 8 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15580/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15580 of 2005
 

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

 

BHAILALBHAI
S.DARJI & 23 - Petitioner(s)
 

Versus
 

GUAJRAT
STATE CO-OP.MARKETING FEDERATION LTD. & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1,3 - 24.NOTICE UNSERVED for Petitioner(s) : 2, 
RULE
SERVED for Respondent(s) : 1 - 2. 
MR GM JOSHI for Respondent(s) :
1, 
MR DG CHAUHAN for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/09/2011 

 

ORAL
ORDER

Learned
advocate Mr.T.R. Mishra for the petitioner requested for hearing of
the matter on priority basis. The request was granted. The matter
was heard for some time. Taking into consideration the controversy
involved in the matter it is felt that the Record & Proceedings
of Reference (IT) No.127 of 2003 decided by the learned Judge of
Industrial Tribunal, Ahmedabad, will be required for perusal.

The
Registry is directed to call for the above Record & Proceedings
so as to reach this Court on or before 16th September
2011. Adjourned to 20th September 2011.

(RAVI
R. TRIPATHI, J.)

karim

   

Top