Gujarat High Court Case Information System
Print
SCA/3205/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3205 of 2011
=========================================================
JAYANTIBHAI
ARJANBHAI CHAUHAN C/O KHEDA JILLA LABOUR UNION - Petitioner(s)
Versus
SARKARI
KUMAR CHHATRALAYA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH H SHAH for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 26/04/2011
ORAL
ORDER
Heard
learned advocate Mr.A.V.Nair for learned advocate Mr.Ashish H. Shah
on behalf of petitioner and learned AGP Mr.Sharma for respondent
No.1.
Party-in-person
– Karsanbhai Kacharabhai Bharwad, who is personally present
before this Court, submitted that he is not able to engage any
advocate as his financial condition is very weak.
However,
in this case, Reference No.114 of 1997, Exh.64, has been rejected on
30.9.2010.
I
have considered submissions made by both learned advocates and also
considering submissions made by party-in-person, the question
involved and raised in present petition requires detailed
examination. Hence, Rule. Expedited.
[
H.K.RATHOD, J. ]
(vipul)
Top