Gujarat High Court
Deesawala vs Commissioner on 2 August, 2010
Gujarat High Court Case Information System
Print
SCA/2171/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2171 of 2003
=========================================================
DEESAWALA
CORPORATION & 2 - Petitioner(s)
Versus
COMMISSIONER
OF LABOUR & COMPETENT AUTHORITY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Petitioner(s) : 1 - 3.
MS C M SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
2,
(MR NR SHAHANI) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 02/08/2010
ORAL
ORDER
Mr.Kunal
Naik, learned Advocate for M/s Trivedi & Gupta, for the
respondent No.2 states that the issue involved in the present
petition is governed by Special Civil Application No.14513 of 2003
with Special Civil Application No.15877 of 2003.
In
that view of the matter, present petition is disposed of in terms the
SCA No.14513 of 2003 with SCA NO.15877 of 2003 are disposed of.
(K
S JHAVERI, J.)
sompura
Top