Gujarat High Court High Court

Ahmedabad vs Kirtikumar on 4 October, 2010

Gujarat High Court
Ahmedabad vs Kirtikumar on 4 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2197/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2197 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4941 of 2010
 

With


 

CIVIL
APPLICATION No. 11128 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2197 of 2010
 

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

 

AHMEDABAD
DISTRICT COOPERATIVE MILK PRODUCERS UNION LIMITED & 1 -
Appellants
 

Versus
 

KIRTIKUMAR
JIVANLAL GOPALAK - Respondent
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Appellants. 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

APPEAL
ADMITTED.

Civil
Application No.11128/2010

RULE
returnable on 22.11.2010. Ad-interim relief in the form of stay of
operation of the Award passed by the Presiding Officer, Labour Court
No.5, Ahmedabad, in Reference (LCA) No.1102/2004, on 9.12.2009, till
then.

[A.L.Dave,J.][M.D.Shah,J.]

(patel)

   

Top