Gujarat High Court High Court

Abharam vs Director on 29 June, 2010

Gujarat High Court
Abharam vs Director on 29 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1536/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1536 of 2000
 

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


 

ABHARAM
HARDAS BHUTIA & 1 - Petitioner(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITIES & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PH PATHAK for
Petitioner(s) : 1 - 2. 
MISS C.M. SHAH AGP for Respondent(s) :
1, 
NANAVATY ADVOCATES for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/06/2010 

 

ORAL
ORDER

Heard.

Looking to the facts of the case, in my opinion, the appropriate
remedy available to the petitioners is to raise an industrial dispute
or to avail such other alternative remedy. Hence, this petition is
not entertained and is, accordingly, disposed of. Rule is discharged.
Interim relief, if any, stands vacated.

[K.S.

JHAVERI, J.]

Pravin/*

   

Top