Gujarat High Court
Baroda vs The on 13 October, 2008
Gujarat High Court Case Information System
Print
SCA/3916/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3916 of 2008
=========================================================
BARODA
RYON CORPORATION LTD. & 1 - Petitioner(s)
Versus
THE
INDUSTRIAL TRIBUNAL, SURAT & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
MR
DIPAK R DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/10/2008
ORAL
ORDER
Learned
Counsel appearing for the petitioners could not able to make
submission today, as he was not carrying necessary books and
authorities, as the matter actually was dismissed for default before
the recess.
Upon
request made by learned Advocate for the petitioners, the matter was
restored and taken up for hearing but he was unable to make out the
submission. Hence, the order of dismissed for default passed before
recess shall remain on record. Notice discharged.
(S.R.BRAHMBHATT,
J.)
sompura
Top