Gujarat High Court
Dhanesh vs Ahmedabad on 22 March, 2011
Gujarat High Court Case Information System
Print
SCA/19921/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 19921 of 2005
=========================================================
DHANESH
HARIVADAN DESAI - Petitioner(s)
Versus
AHMEDABAD
KAISER-I-HIND MILLS LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Petitioner(s) : 1,
MR DIPAK R DAVE for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 31/03/2008
ORAL
ORDER
Considering
the request made by the learned advocate Mr.Dipak R. Dave, the matter
is adjourned on 16/4/2008. On 16/4/2008, the learned advocate
Mr.Dipak R. Dave will place on record the figure of amount which has
been paid to other workers.
(H.K.RATHOD,
J.)
(ila)
Top