Gujarat High Court High Court

Rajula vs Jayrajbhai on 28 September, 2010

Gujarat High Court
Rajula vs Jayrajbhai on 28 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12518/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12518 of 2010
 

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

 

RAJULA
NAGARPALIKA THROUGH CHIEF OFFICER - Petitioner(s)
 

Versus
 

JAYRAJBHAI
PITHABHAI VARU & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RV DESAI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

RULE.

Ad-interim
relief in
terms of para 13(C) subject
to compliance
of sec.17(B) of the Industrial Disputes Act, 1947.

[M.R.

SHAH, J.]

rafik

   

Top