Gujarat High Court High Court

Centre vs State on 14 February, 2011

Gujarat High Court
Centre vs State on 14 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1317/1999	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1317 of 1999
 

In


 

SPECIAL
CIVIL APPLICATION No. 3934 of 1999
 

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


 

CENTRE
OF INDIAN TRADE UNION - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
RJ OZA for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
PR NANAVATI for Respondent(s) : 2 - 3. 
RULE SERVED for
Respondent(s) : 4 -
5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

S.O.

to 22nd February, 2011 at the request of Mr. Nanavati upon
a statement being made, with consent of learned Counsel Mr. Oza, that
no further adjournment may be granted.

Sd/-

(D.H.

Waghela, J.)

Sd/-

(K.A.

Puj, J.)

Caroline

   

Top