Gujarat High Court High Court

D vs Controlling on 18 July, 2011

Gujarat High Court
D vs Controlling on 18 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8478/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8478 of 2011
 

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


 

D
B C & SONS (GUJARAT) PRIVATE LIMITED - Petitioner(s)
 

Versus
 

CONTROLLING
AUTHORITY AND ASSISTANT LABOUR COMMISSIONER & 13 - Respondent(s)
 

=========================================================
Appearance : 
MR
MOUSAM R YAGNIK for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
14. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 18/07/2011 

 

ORAL
ORDER

1. Leave
to amend name of respondent No.14 is granted.

2. Notice
was issued by this Court on 13/07/2011 returnable today. Learned
Advocate for the petitioner states that the Direct Service Packet was
received only on 15/07/2011 and the service is effected today.

3. Learned
Advocate, Shri P R Nanavati, has instructions to appear for
respondent No.14 – Port Officer, Gujarat Meritime Board.
Hence, on a request made by learned Advocate, Mr.Nanavati, matter is
kept on 27/07/2011.

(RAVI
R TRIPATHI, J.)

sompura

   

Top