Gujarat High Court
Trasnport vs Employees on 10 February, 2010
Gujarat High Court Case Information System
Print
SCA/1259/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1259 of 2007
=========================================================
TRASNPORT
CORPORATION OF INDIALTD. - Petitioner(s)
Versus
EMPLOYEES
STATE INSURANCE CORPORATION & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 3.
RULE
SERVED for Respondent(s) : 1 - 3.
MR SACHIN D VASAVADA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/02/2010
ORAL
ORDER
By
order dated 10th October 2007, this Court had ordered
that his petition to be heard with Special Civil Application No.
25273 of 2006. However, learned advocate for the petitioner states
that identical issue is not involved in the matter.
It
appears that the matter was admitted in view of the statement of
identical issue involved in the matter.
In
view of the above, this matter may be placed before the Court of
Justice Anant S. Dave after taking appropriate orders from Hon’ble
Chief Justice.
(K.S.
Jhaveri,J.)
mary//
Top