Gujarat High Court High Court

Bhavnagar vs Manulaben on 13 May, 2011

Gujarat High Court
Bhavnagar vs Manulaben on 13 May, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/708/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 708 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3439 of 2011
 

WITH


 

CIVIL
APPLICATION No. 5548 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 708 of 2011
 

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

BHAVNAGAR
MUNICIPAL CORPORATION - Appellant
 

Versus
 

MANULABEN
PRATAPRAI SARVAIYA - Respondent
 

====================================== 
Appearance
: 
MR
HS MUNSHAW for Appellant. 
None for Respondent.
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 13/05/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

ADMIT.

ORDER
IN CIVIL APPLICATION NO.5548 OF 2011

RULE
returnable on 22.07.2011. Until further orders of the Court, effect
and operation of the order dated 16.03.2011 passed by the learned
Single Judge in Special Civil Application No.3439 of 2011 and award
of the Labour Court, Bhavnagar dated 20.01.2011 passed in Reference
(LCB) No.73 of 1999 shall remain stayed.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[G. B. SHAH, J.]

Savariya

   

Top