Gujarat High Court
W vs Sulochana on 18 January, 2011
Gujarat High Court Case Information System
Print
SCA/16624/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16624 of 2010
With
SPECIAL
CIVIL APPLICATION No. 14926 of 2010
=================================================
W
H BRADY & COMPANY LIMITED - Petitioner
Versus
SULOCHANA
A R - Respondent
=================================================
Appearance :
MR
DG SHUKLA for Petitioner:
MR SATYAPAL K GUSAIN for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/01/2011
COMMON
ORAL ORDER
Shri
DG Shukla, learned advocate appearing for the employer seeks time,
which Shri Gusain has strongly objected. However he has requested, in
case this Court is inclined to grant time, let this be a last
opportunity. The time as sought for is granted, with a specific
observation that, no further time shall be granted and the matters
may come up on 25/1/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top