Gujarat High Court
Dilipbhai vs Secretary on 13 August, 2008
Gujarat High Court Case Information System
Print
SCA/10340/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10340 of 2008
=========================================================
DILIPBHAI
N. GADHAVI - Petitioner(s)
Versus
SECRETARY
& 6 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1,MR HARDIK A DAVE for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1 - 3.
None for Respondent(s) : 4 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.H.SHUKLA
Date
: 13/08/2008
ORAL
ORDER
1. Learned
advocate Mr. H.A. Dave for the petitioner states that main contention
is that section 25(f) of the I.D. Act has not been followed and
therefore, this matter would be relating to industrial dispute and
hence, it would go before appropriate Court according to Roster.
2. In
the facts and circumstances, Registry is directed to take necessary
steps to place the matter before appropriate Court.
3. Learned
advocate, however, is required to make necessary amendment in the
cause title, where there is no reference to the provisions of I.D.
Act.
(Rajesh
H. Shukla, J.)
vijay*
Top