Gujarat High Court High Court

Asif vs State on 1 December, 2010

Gujarat High Court
Asif vs State on 1 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9538/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9538 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11176 of 2008
 

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

ASIF
USMANBHAI PIPARWADIA & 1 - Petitioners
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=================================== 
Appearance
: 
MR
PH PATHAK for Applicants.  
MS MONALI BHATT, AGP for
Respondents. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 01/12/2010 
ORAL ORDER

The applicants

– original petitioners have filed this Civil Application
requesting this Court to fix the date of final hearing of Special
Civil Application No.11176 of 2008.

The applicants
have stated in the application that they have challenged the award
of the Labour Court dismissing the reference in Special Civil
Application No.11176 of 2008. It is further stated that their
services were illegally terminated by the respondent w.e.f. 1998
without following due procedure of law. It is also stated that the
case of the applicants is squarely covered by the judgment of this
Court and hence, main matter may be fixed for final hearing at an
early date.

The applicants
had earlier moved Civil Application No.8286 of 2009 making similar
prayer. The Court has disposed of the said application on
03.08.2009 observing therein that no case is made out for early
hearing of the matter. However, the Court has permitted the
applicants to move such application in the year 2010 and hence the
present application is filed.

Considering
the averments made in the application, registry is directed to fix
up Special Civil Application No.11176 of 2008 after Christmas
vacation i.e. in the 3rd week of January, 2011.

With
this direction, this Civil Application is accordingly disposed of.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top