Gujarat High Court High Court

Dilipbhai vs Secretary on 13 August, 2008

Gujarat High Court
Dilipbhai vs Secretary on 13 August, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10340/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10340 of 2008
 

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

 

DILIPBHAI
N. GADHAVI - Petitioner(s)
 

Versus
 

SECRETARY
& 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1,MR HARDIK A DAVE for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1 - 3. 
None for Respondent(s) : 4 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 13/08/2008 

 

 
 
ORAL
ORDER

1. Learned
advocate Mr. H.A. Dave for the petitioner states that main contention
is that section 25(f) of the I.D. Act has not been followed and
therefore, this matter would be relating to industrial dispute and
hence, it would go before appropriate Court according to Roster.

2. In
the facts and circumstances, Registry is directed to take necessary
steps to place the matter before appropriate Court.

3. Learned
advocate, however, is required to make necessary amendment in the
cause title, where there is no reference to the provisions of I.D.
Act.

(Rajesh
H. Shukla, J.)

vijay*

   

Top