Gujarat High Court High Court

Director vs Ravjibhai on 1 July, 2011

Gujarat High Court
Director vs Ravjibhai on 1 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17953/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17953 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 18243 of 2006
 

To


 

SPECIAL
CIVIL APPLICATION No. 18273 of 2006 

 

With


 

SPECIAL
CIVIL APPLICATION No. 2951 of 2009
 

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

 

DIRECTOR
- Petitioner(s)
 

Versus
 

RAVJIBHAI
JESINGBHAI GOHIL & 32 - Respondent(s)
 

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

 

 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2,4 - 21,23
- 32. 
MR NK MAJMUDAR for Respondent(s) : 1, 3, 3.2.1, 13,
22,22.2.1  
- for Respondent(s) : 0.0.0  
- for Respondent(s) :
0.0.0  
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/07/2011 

 

 
 
ORAL
ORDER

Time
to decide and dispose of the Reference Nos.701 to 735 of 1993 along
with Reference IT No.88 of 1996, by the learned Industrial Court,
Vadodara is hereby extended upto 31/12/2011, as prayed for. No
further extension shall be granted.

Registry
to communicate this order to the Industrial Court, Vadodara at the
earliest.

[M.R.

SHAH, J.]

rafik

   

Top