Gujarat High Court High Court

Daxin vs State on 3 May, 2011

Gujarat High Court
Daxin vs State on 3 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5135/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5135 of 2011
 

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


 

DAXIN
GUJARAT LABOUR UNION THRO.PRESIDENT & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MSVIDHIJBHATT
for Petitioner(s) : 1 -
5. 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE NOT RECD
BACK for Respondent(s) : 1 - 3. 
DS AFF.NOT FILED (N) for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/05/2011 

 

 
 
ORAL
ORDER

The
endorsement on the Board indicates that the notices issued to the
respondents have not been received back, either served or unserved.
The Registry to await the service of Notices upon the said
respondents. List on 11th
May, 2011.

(Smt.

Abhilasha Kumari,J.)

mary//

   

Top