Gujarat High Court High Court

Joitaram vs State on 23 December, 2010

Gujarat High Court
Joitaram vs State on 23 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15926/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15926 of 2010
 

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

 

JOITARAM
JETHABHAI PATEL & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1 - 3. 
Ms.JIRGA JHAVERI, ASST GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/12/2010 

 

 
ORAL
ORDER

Heard
learned advocate Mr.G.M. Joshi for the petitioners. The learned
advocate for the petitioners submitted that an application was filed
by the petitioners before the District Registrar for impleading the
Liquidator as a party in the proceeding before the Labour Court/
Industrial Court as the case may be. This application was contested
by the Liquidator and the resultant effect was that the application
was rejected.

The
learned advocate for the petitioners submitted that when a similar
application was filed before the District Registrar by the Manager of
the Bank the matter was settled by the Liquidator and Manager is paid
an amount of Rs.5,50,000/-. RULE and NOTICE
as to interim relief returnable on 27th January 2011.
Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

karim

   

Top