Gujarat High Court
Bhailalbhai vs Guajrat on 8 September, 2011
Gujarat High Court Case Information System
Print
SCA/15580/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15580 of 2005
=========================================================
BHAILALBHAI
S.DARJI & 23 - Petitioner(s)
Versus
GUAJRAT
STATE CO-OP.MARKETING FEDERATION LTD. & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,3 - 24.NOTICE UNSERVED for Petitioner(s) : 2,
RULE
SERVED for Respondent(s) : 1 - 2.
MR GM JOSHI for Respondent(s) :
1,
MR DG CHAUHAN for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/09/2011
ORAL
ORDER
Learned
advocate Mr.T.R. Mishra for the petitioner requested for hearing of
the matter on priority basis. The request was granted. The matter
was heard for some time. Taking into consideration the controversy
involved in the matter it is felt that the Record & Proceedings
of Reference (IT) No.127 of 2003 decided by the learned Judge of
Industrial Tribunal, Ahmedabad, will be required for perusal.
The
Registry is directed to call for the above Record & Proceedings
so as to reach this Court on or before 16th September
2011. Adjourned to 20th September 2011.
(RAVI
R. TRIPATHI, J.)
karim
Top