Gujarat High Court High Court

Association vs State on 24 September, 2008

Gujarat High Court
Association vs State on 24 September, 2008
Bench: Mr. K.S.Radhakrishnan Shah, Mohit S. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/6715/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6715 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 17485 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 7999 of 1998
 

With


 

SPECIAL
CIVIL APPLICATION No. 8211 of 2008
 

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


 

ASSOCIATION
OF SELF EMPLOYED OWNERS (PARA MEDICAL) OF PVT. - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance
: 
TANNA ASSOCIATES for
Petitioner(s) : 1, 
MS RITA CHANDARANA ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 2. 
MR
HARIN P RAVAL for Respondent(s) : 2, 
MR MITUL K SHELAT for
Respondent(s) : 3, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
COMMON
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

On
the request of learned Asst. Government Pleader, this group of
matters is adjourned for three weeks to enable her to file counter
affidavit.

Post
it on 13th October, 2008.

(K.S. RADHAKRISHNAN, C.J.)

(MOHIT
S. SHAH, J.)

kailash