Gujarat High Court Case Information System
Print
CA/12319/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 12319 of 2007
In
SPECIAL
CIVIL APPLICATION No. 22456 of 2005
=========================================================
O.N.G.C.
EMPLOYEES MAZDOOR SABHA - Petitioner(s)
Versus
ONGC
LIMITED & 1 - Respondent(s)
=========================================================
Appearance :
MR
MUKUL SINHA for Petitioner(s) : 1,MR KRISHNA G PILLAI for
Petitioner(s) : 1,
MR AJAY R MEHTA for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/09/2008
ORAL
ORDER
Mr.
Devang Vyas, learned advocate for Mr. Ajay Mehta for respondent in
this Civil Application for vacating interim relief, submits that
yesterday the matter was requested to be kept to-day, i.e., 24th
September, 2008 though sick note was not filed by Mr. Mehta, he was
not well and the Court kept it to-day. To-day on account of
sickness of Mr. Mehta, he seeks time. Other side has objection in
adjourning the matter as interim relief is against them and specific
application for vacating interim relief is filed wherein the matter
is adjourned time and again. Civil Application is pending since
long.
In
view of the objection, Mr.Vyas, learned counsel, assured this Court
that irrespective of sick note, if the matter is adjourned on 25th
September, 2008, he will proceed with the matter after obtaining
appropriate instruction from Mr.Mehta. This request is accepted
and the matter is kept on 25th September, 2008.
(S.R.BRAHMBHATT,
J.)
vijay*
Top