Gujarat High Court High Court

Area vs Akhil on 27 January, 2011

Gujarat High Court
Area vs Akhil on 27 January, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9970/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9970 of 2010
 

In
LETTERS PATENT APPEAL No. 2047 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 510 of 2010
 

With


 

CIVIL
APPLICATION No. 10661 of 2010
 

In
LETTERS PATENT APPEAL No. 2166 of 2010
 

With


 

CIVIL
APPLICATION No. 10664 of 2010
 

In
CIVIL APPLICATION - FOR STAY No. 9970 of 2010
 

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

 

AREA
MANAGER - Petitioner(s)
 

Versus
 

AKHIL
GUJARAT GENERAL MAJDOOR SANGH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2, 
MR NIRAV V JOSHI for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Considering the facts
and circumstances, the main Letters Patent Appeal being Nos.2047 and
2166 of 2010 be listed for final hearing on 16.3.2011.

In
view of the above, the prayer for vacating of the interim relief is
not granted. However, the interim relief passed in Civil Application
No.9970 of 2010 shall continue until final disposal of the LPA as
well as the order passed in
Civil Application No.10661 of 2010 shall continue. All the
applications are disposed of.

(JAYANT PATEL,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top