Gujarat High Court
Centre vs State on 14 February, 2011
Gujarat High Court Case Information System
Print
LPA/1317/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1317 of 1999
In
SPECIAL
CIVIL APPLICATION No. 3934 of 1999
=========================================================
CENTRE
OF INDIAN TRADE UNION - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance :
MR
RJ OZA for
Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR
PR NANAVATI for Respondent(s) : 2 - 3.
RULE SERVED for
Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S.O.
to 22nd February, 2011 at the request of Mr. Nanavati upon
a statement being made, with consent of learned Counsel Mr. Oza, that
no further adjournment may be granted.
Sd/-
(D.H.
Waghela, J.)
Sd/-
(K.A.
Puj, J.)
Caroline
Top