Gujarat High Court
Ongc vs Government on 25 August, 2011
Gujarat High Court Case Information System
Print
SCA/15099/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15099 of 2010
=========================================================
ONGC
EMPLOYEES MAZDOOR SABHA THROUGH PRESIDENT - Petitioner(s)
Versus
GOVERNMENT
OF INDIA THROUGH SECRETARY & 6 - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Petitioner(s) : 1,MR KRISHNA G PILLAI for Petitioner(s) : 1,
MR
MRUGEN K PUROHIT for Respondent(s) : 1 - 2.
MR AJAY R MEHTA for
Respondent(s) : 3 - 5.
MR AK CLERK for Respondent(s) :
6,
GOVERNMENT PLEADER for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/08/2011
ORAL
ORDER
Mr.
Pathak, learned AGP makes available for perusal of the Court a copy
of the constitution of the Union. The copy is not legible. Learned
AGP wants some time to produce legible copy of the constitution.
Learned
AGP shall see to it that a legible copy thereof is produced on 29th
August 2011. Before that, the learned AGP shall furnish a copy of the
same to all other learned advocates appearing in the matter.
S.O.
to 29th August 2011.
mathew [RAVI
R.TRIPATHI, J.]
Top