Gujarat High Court High Court

Dgp vs Dgp on 8 February, 2011

Gujarat High Court
Dgp vs Dgp on 8 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/899/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 899 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4442 of 2003
 

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


 

DGP
WINDSOR EMPLOYEES TRADE UNION   Applicant 

 

Versus
 

DGP
WINDSOR INDIA LTD. - Respondent
 

=========================================================
Appearance : 
MS
ABHA B MAKWANA for
Applicant  
MS ANUJA S NANAVATI for
Respondent 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Sing for Ms. Makwana, learned advocate for the applicant. He
submits that other matters are coming up for hearing on 18.02.2011
and other side has no objection if this Civil Application is allowed
and main matter is fixed on 18.02.2011. Accordingly, Civil
Application is allowed. Main matter being Special Civil Application
No. 4442 of 2003 is ordered to be listed for hearing on 18.02.2011.
It is further directed that, if on 18.02.2011, Mr. Sing is not
available, this matter will be decided in absence his absence.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top