Gujarat High Court High Court

Nesh vs Mahendrabhai on 26 July, 2010

Gujarat High Court
Nesh vs Mahendrabhai on 26 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/987/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 987 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11513 of 2009
 

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


 

NESH
DUDH UTPADAK SAHAKARI MANDALI LTD - Appellant(s)
 

Versus
 

MAHENDRABHAI
SHANTILAL RAOLJI - Respondent(s)
 

=================================================
 
Appearance : 
MR
ASHISH H SHAH for Appellant(s) : 1, 
None for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 26/07/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appellant Cooperative Society having challenged the award passed
by the Labour Court after 11 years, the learned Single Judge refused
to entertain the writ petition after long delay.

We
have heard the learned counsel for the appellant Cooperative
Society, and in absence of any reasonable ground, we are not inclined
to interfere with the matter after such delay. The appeal is
accordingly dismissed. No costs.

[S.J.

MUKHOPADHAYA, CJ.]

[K.M.

THAKER, J.]

sundar/-

   

Top