Gujarat High Court
Bhavnagar vs Manulaben on 13 May, 2011
Gujarat High Court Case Information System
Print
LPA/708/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 708 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3439 of 2011
WITH
CIVIL
APPLICATION No. 5548 of 2011
In
LETTERS
PATENT APPEAL No. 708 of 2011
======================================
BHAVNAGAR
MUNICIPAL CORPORATION - Appellant
Versus
MANULABEN
PRATAPRAI SARVAIYA - Respondent
======================================
Appearance
:
MR
HS MUNSHAW for Appellant.
None for Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 13/05/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
ADMIT.
ORDER
IN CIVIL APPLICATION NO.5548 OF 2011
RULE
returnable on 22.07.2011. Until further orders of the Court, effect
and operation of the order dated 16.03.2011 passed by the learned
Single Judge in Special Civil Application No.3439 of 2011 and award
of the Labour Court, Bhavnagar dated 20.01.2011 passed in Reference
(LCB) No.73 of 1999 shall remain stayed.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top