Gujarat High Court High Court

Maha vs Unknown on 4 September, 2008

Gujarat High Court
Maha vs Unknown on 4 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2474/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2474 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 4081 of 2000
 

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


 

MAHA
GUJARAT LABOUR UNION - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
AJ YAGNIK for Applicant(s) : 1, 
MR SP HASURKAR
APP for Opponent(s) : 1, 
RULE SERVED for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

Sufficient
cause is shown to restore main Special Civil Application.

Accordingly,
this application is allowed and Special Civil Application No.4081 of
2000 is restored to the file at its original number.

Rule
is made absolute accordingly.

(ANANT S. DAVE, J.)

*pvv

   

Top