Gujarat High Court
Gujarat vs Union on 12 August, 2010
Gujarat High Court Case Information System
Print
SCA/7724/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7724 of 2009
=========================================
GUJARAT
KAMDAR MANDAL I.N.T.U.C - Petitioner(s)
Versus
UNION
OF INDIA SECRETARY, SNEHALATA JAWAS OR & 5 - Respondent(s)
=========================================
Appearance
:
MR
DS VASAVADA for Petitioner(s) : 1,
MR PS CHAMPANERI for
Respondent(s) : 1,
MS BELA A PRAJAPATI for Respondent(s) : 1 -
2.
NOTICE SERVED for Respondent(s) : 3 - 6.
SVRAJUASSOCIATES
for Respondent(s) : 3,
MR PRATIK P THAKKAR for Respondent(s) : 4 -
6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/12/2009
ORAL
ORDER
1. Shri
Prajapati, learned advocate for the respondent Nos.1 and 2 places on
record the order dated 24.8.2009 passed by the Government of India,
Ministry of Labour, making reference and the same is taken on record.
2. Shri
D.S.Vasavada, learned advocate seeks permission to withdraw this
petition with a liberty to take out appropriate proceedings in
respect of other prayers made in this petition. Permission as sought
for is granted. Petition is disposed of as withdrawn. No order as to
costs. Notice discharged.
(S.R.Brahmbhatt,
J. )
sudhir
Top