Gujarat High Court
=========================================Appearance vs Unknown on 27 January, 2010
Gujarat High Court Case Information System
Print
LPA/1961/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1961 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11113 of 2001
With
CIVIL
APPLICATION No. 10698 of 2009
In
LETTERS
PATENT APPEAL No. 1961 of 2009
=========================================
PORBANDAR
DISTRICT PANCHAYAT
Versus
RAJNATH
SUKHNATH
=========================================Appearance
:
MR HS MUNSHAW
for the Appellant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 27/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN LETTERS PATENT APPEAL:
ADMIT.
ORDER
IN CIVIL APPLICATION :
Interim
relief in terms of para 2(b) is granted subject to the appellant
following the mandate of Section 17-B of the Industrial Disputes Act,
1947.
Civil
Application is disposed of.
(BHAGWATI
PRASAD, J.) (BANKIM N.MEHTA, J.)
omkar
Top