Gujarat High Court High Court

Hitendra vs Intas on 7 July, 2011

Gujarat High Court
Hitendra vs Intas on 7 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5179/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 5179 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2082 of 2009
 

With


 

CIVIL
APPLICATION No. 5180 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2082 of 2009
 

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

 

HITENDRA
B PARMAR - Petitioner(s)
 

Versus
 

INTAS
PHARMACEUTICALS LTD & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Petitioner(s) : 1, 
M/S TRIVEDI & GUPTA for Respondent(s) :
1, 
MR DIPAK R DAVE for Respondent(s) : 2, 
MR DC DAVE for
Respondent(s) : 3, 
MR RD DAVE for Respondent(s) :
4, 
UNSERVED-REFUSED (N) for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 07/07/2011 

 

 
 
ORAL
ORDER

Both
these applications are filed seeking relief in terms of Section 17-B
of the Industrial Disputes Act, 1947.

Though
the applications are served to opponent No.2, no reply is filed so
far.

At
the request of the learned Advocate for opponent No.2, as a last
chance, the matters are adjourned to 19.07.2011.

In
the event of non-filing of reply by 19.07.2011, necessary orders will
follow.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top