Gujarat High Court Case Information System
Print
SCA/7543/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7543 of 2008
=========================================================
DHIRA
DEVARA RABARI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BIPIN I MEHTA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/08/2008
ORAL
ORDER
1. Mr.
Mehta, learned advocate makes a grievance that the respondent No.2
did not remain present before the Labour Court and is not remaining
present before this Court also, despite the fact that the notice came
to be issued by order dated 15.5.2008. Since then, the matter has
been adjourned from time to time and the respondent has not entered
appearance.
2. Considering
grievance of Mr. Mehta, learned advocate and taking note of the fact
that the respondent No.2 has not entered appearance and attending
hearing of the present petition, it is directed that the respondent
No.2 shall remain present in the Court on 9.9.2008. Necessary notice
to be issued to the respondent No.2. Direct service is permitted.
(K.M.THAKER,
J.)
ynvyas
Top