Gujarat High Court High Court

Central vs Guajrat on 26 September, 2011

Gujarat High Court
Central vs Guajrat on 26 September, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10024/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 10024 of 2011
 

In


 

CIVIL
APPLICATION - FOR DIRECTION No. 4357 of 2011
 

In
 


LETTERS PATENT APPEAL
(STAMP NUMBER) No. 411 of 2011
 

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


 

CENTRAL
WORKSHOP-CENTRAL STORE ST MAZDOOR SANGH - Petitioner(s)
 

Versus
 

GUAJRAT
STATE ROAD TRANSPORT CORPORATION - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AK CLERK for
Petitioner(s) : 1, 
MR HARDIK C RAWAL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
        Date : 26/09/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Heard
learned counsel for the respective parties. In view of the averments
made in the application, the same is granted in terms of para 3(a).
Registry is directed to amend the cause title accordingly. The
application stands disposed of.

[V.M.

SAHAI, J.]

[K.S.

JHAVERI, J.]

/phalguni/

   

Top