Gujarat High Court Case Information System
Print
LPA/1252/2011 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1252 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2154 of 2011
With
CIVIL
APPLICATION No. 8883 of 2011
In
LETTERS PATENT APPEAL No. 1252 of 2011
For
Approval and Signature:
HONOURABLE
MR.JUSTICE V. M. SAHAI
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
HATHISING
MANUFACTURING COMPANY LTD THROUGH - Appellant(s)
Versus
GUJARAT
AUDHYOGIK KAMDAR MAHA MANDAL THROUGH SECRETARY - Respondent(s)
=========================================
Appearance :
MS
ANUJA S NANAVATI for the
Appellant.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/09/2011
ORAL JUDGMENT
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. We
have heard Mr.D.G.Shukla, learned counsel appearing for the
appellant. This intra-court Letters Patent Appeal has been filed
challenging the judgment of the learned Single Judge dated 27.7.2011
passed in Special Civil Application No. 2154 of 2011. The learned
Single Judge has fixed the petition for hearing on1 15th
September,2011 as informed by the learned counsel for the appellant.
Another matter arising between the same parties has also been
disposed of by this Court on 29.5.2011 being LPA NO. 1312 of 2011.
Therefore, we are of the opinion that both the matters should be
heard together. We are not inclined to interfere with the interim
order passed in this Appeal as the matter is likely to be finally
decided on 15th September, 2011. We dispose of this Appeal with a
request to the learned Single Judge to decide the writ petition
expeditiously subject to His Lordship’s convenience.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top