Gujarat High Court High Court

Gujarat vs Manager on 23 February, 2011

Gujarat High Court
Gujarat vs Manager on 23 February, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/86/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 86 of
2011 
=========================================================

 

GUJARAT
MAZDOOR PANCHAYAT - Petitioner(s)
 

Versus
 

MANAGER
- A INFRASTRUCTURE PVT LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Petitioner(s) : 1, 
MR HAMESH C NAIDU for Respondent(s) : 1, 
NOTICE
NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 23/02/2011 

 

 
ORAL
ORDER

Rule.

Mr.Rao, learned advocate for the petitioner has submitted that in
view of the peculiar facts of the case, early hearing may be granted
since persons are not passed gratuity and most of them have reached
75 years age, Rule returnable
on 14.03.2011.

Mr.Naidu,
learned advocate for the respondent no.1 and Mr.M.G. Memon, who
appears as Representative/Officer and party-in-person respondent no.2
waive service of process of Rule. His appearance may be noted subject
to filing of appearance in the Registry.

(K.M.

Thaker, J.)

rakesh/

   

Top