Gujarat High Court High Court

Bharuch vs Registrar on 27 January, 2011

Gujarat High Court
Bharuch vs Registrar on 27 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7086/1996	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7086 of 1996
 

With
 

	SPECIAL
CIVIL APPLICATION No. 861 of 1998
 

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

BHARUCH
JILLA JUDICIAL DEPTT. CLASS-IV EMPLOYEES ASSOC. - Petitioner(s)
 

Versus
 

REGISTRAR,
HIGH COURT OF GUJ. & 9 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
BP MUNSHI for Petitioner(s) : 1, 
LAW OFFICER BRANCH for
Respondent(s) : 1 - 2. 
MR JB PARDIWALA for Respondent(s) : 1 -
2. 
GOVERNMENT PLEADER for Respondent(s) : 3, 
RULE SERVED for
Respondent(s) : 4,6 - 10. 
MR N N JADAV for Respondent(s) : 4,6 -
10. 
UNSERVED-EXPIRED (R) for Respondent(s) :
5, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/01/2011 

 

ORAL
ORDER

The
learned advocate for the petitioner is not present.

The
Registry has put up a Note dated 25-1-2011 submitting that the
learned advocate for the petitioner has not taken necessary
consequential action before the stipulated date for bringing the
heirs and legal representatives of respondent No.5, on record. The
needful be done by the next date of hearing.

At
the request of Mr.B.P.Dalal, learned advocate for the respondents
Nos.8 to 11 in the connected petition, list on 9-3-2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top