Gujarat High Court High Court

General vs Yogendra on 27 January, 2011

Gujarat High Court
General vs Yogendra on 27 January, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5363/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5363 of 2003
 

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

 

GENERAL
SECRETARY - Petitioner(s)
 

Versus
 

YOGENDRA
MAFATLAL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD RAVAL for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
NOTICE UNSERVED for Respondent(s) : 2, 
NOTICE SERVED for
Respondent(s) : 3, 
MR PJ MEHTA for Respondent(s) : 4, 
MR NIRAL
R MEHTA for Respondent(s) : 4, 
GOVERNMENT PLEADER for
Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 27/01/2011 

 

ORAL
ORDER

Mr.

Raval submits that as per information, the company has gone into
liquidation and the liquidation proceedings are pending at Bombay
High Court. In view of this, appropriate remedy could be availed by
the workman, this petition would not survive. Orders accordingly.
Notice discharged. No order as to costs.

[S.R.BRAHMBHATT,
J.]

#Dave

   

Top