Gujarat High Court
Director vs Ravjibhai on 1 July, 2011
Gujarat High Court Case Information System
Print
SCA/17953/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17953 of 2006
With
SPECIAL
CIVIL APPLICATION No. 18243 of 2006
To
SPECIAL
CIVIL APPLICATION No. 18273 of 2006
With
SPECIAL
CIVIL APPLICATION No. 2951 of 2009
=========================================================
DIRECTOR
- Petitioner(s)
Versus
RAVJIBHAI
JESINGBHAI GOHIL & 32 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2,4 - 21,23
- 32.
MR NK MAJMUDAR for Respondent(s) : 1, 3, 3.2.1, 13,
22,22.2.1
- for Respondent(s) : 0.0.0
- for Respondent(s) :
0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/07/2011
ORAL
ORDER
Time
to decide and dispose of the Reference Nos.701 to 735 of 1993 along
with Reference IT No.88 of 1996, by the learned Industrial Court,
Vadodara is hereby extended upto 31/12/2011, as prayed for. No
further extension shall be granted.
Registry
to communicate this order to the Industrial Court, Vadodara at the
earliest.
[M.R.
SHAH, J.]
rafik
Top