Gujarat High Court High Court

Principal vs Mandol on 22 April, 2010

Gujarat High Court
Principal vs Mandol on 22 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1492/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1492 of 2010
 

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

 

PRINCIPAL
& 1 - Petitioner(s)
 

Versus
 

MANDOL
NAGARSINH SARVSINH,THRO' GUJARAT LABOUR FEDERATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT K MAKWANA for
Petitioner(s) : 1 - 2. 
MR DIPAK R DAVE for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/04/2010 

 

 
 
ORAL
ORDER

Considering
request made by learned Advocate Mr. Makwana, because of having
accident, he was not able to deposit as per order passed by this
Court on 16.4.2010. He submits that today, he will deposit amount as
per order of this court, during the course of day. Therefore, time is
extended with a direction to registry of this court to accept Demand
Draft from learned Advocate, which will be deposited during the
course of the day. Accordingly, office submission is disposed of.

(H.K.

Rathod,J.)

Vyas

   

Top