Gujarat High Court Case Information System
Print
SCA/892/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 892 of 1998
======================================
KALYAN
CO.OP BANK LTD. - Petitioner(s)
Versus
PRAVINKUMAR
ISHWARLAL RUPALA & 1 - Respondent(s)
======================================
Appearance :
MR
MK VAKHARIA for Petitioner(s) : 1,
MR MUKUL SINHA for
Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/10/2010
ORAL
ORDER
The
respondent no.1 has filed this note for speaking to minutes in the
order dated 8th July 2010 passed by this Court by pointing
out the following corrections in the said order:
(a) In
para 2 in place of Account Clerk there should be Accountant should be
mentioned.
(b) In
para 2, in line number twelve, date of order of the Labour Court is
required to be corrected as 17th July 1997 instead of 27th
July 1997.
(c) In
paragraph 2, page No.3, in sixth line date of Industrial Court is
required to be corrected as 5.1.1998 instead of 31.3.1997.
Office
is directed to carry out the aforesaid corrections in the original
order.
Note
for speaking to minutes is disposed of.
(K.S.Jhaveri,
J.)
*mohd
Top