Gujarat High Court Case Information System
Print
SCA/17627/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17627 of 2003
With
SPECIAL
CIVIL APPLICATION No. 674 of 2004
With
SPECIAL
CIVIL APPLICATION No. 2192 of 2004
=========================================
NATIONAL
DAIRY DEVELOPMENT BOARD - Petitioner(s)
Versus
MILL
MAZDOOR SABHA & 4 - Respondent(s)
=========================================
Appearance
:
MR
DC DAVE for Petitioner(s) : 1,
MR KR KOSHTI for Respondent(s) :
1,
MR KM PATEL for Respondent(s) : 2,
RULE SERVED for
Respondent(s) : 3, 5,
MR NEERAJ SONI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/01/2010
COMMON
ORAL ORDER
In
this group of three matters, on 20.1.2009, this Court (Coram: S.R.
Brahmbhatt, J. ) had passed the following order :-
Let these matters receive consideration from other Learned Single
Judge. NOT BEFORE THIS COURT.
Thereafter,
as record shows, the office, vide its note dated 23.1.2009 obtained
orders of the Hon’ble the Chief Justice for placing the matter.
Without noticing this, it appears that the office placed this group
of matters in the final hearing Board on 25.1.2010. Thereafter, it
was adjourned to 10.2.2009 and at the request of one of the
petitioners in person, the matter preponed and kept on 29.1.2010 i.e
today.
Today,
during the course of submission, it was pointed out to the Court that
there is an order already passed on 20.1.2009. Hence, office is
directed to place it before the appropriate Court after taking
appropriate orders from the Hon’ble the Chief Justice.
(S.
R. Brahmbhatt, J. )
sudhir
Top