Gujarat High Court High Court

Sanjay vs Mota on 25 January, 2010

Gujarat High Court
Sanjay vs Mota on 25 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/223/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 223 of 2010
 

with


 

LETTERS
PATENT APPEAL (STAMP) No.47 of 2010
 

with


 

CIVIL
APPLICATION (STAMP) No.320 of 2010
 

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


 

SANJAY
KESHUBHAI GANGANI & 6 - Petitioner(s)
 

Versus
 

MOTA
RAMPAR SEVA SAHKARI MANDALI LTD & 18 - Respondent(s)
 

=============================================
 
Appearance : 
MR
PARESH UPADHYAY for Petitioner(s) : 1 - 7. 
None for Respondent(s)
: 1 - 19. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
ORAL
ORDER

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

ORDER
ON CIVIL APPLICATION – FOR ORDERS No. 223 of 2010

Having
heard learned counsel for the applicants-petitioner and taking into
consideration that the applicants may be affected because of the
interim order under challenge, leave to appeal is granted.

Civil
Application stands disposed of.

Cause
title be amended accordingly forthwith. Office is directed to
register Letters Patent Appeal as well as Civil Application for
interim relief.

ORDER
ON LETTERS PATENT APPEAL (STAMP) No.47 of 2010

with

CIVIL
APPLICATION (STAMP) No.320 of 2010

Issue
notice to the respondents on Letters Patent Appeal as well as Civil
Application for stay, returnable on 17th
February 2010. Direct notice is permitted. Learned AGP Ms.Trusha
Patel waives service of notice on behalf of 19th
respondent District Registrar. Notice against the said
respondent is waived.

In
the mean time, the respondents will maintain status quo so far as the
payment of wages to the Watchmen is concerned.

Post
the matter on 17th
February 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(ANANT
S. DAVE, J. )

kailash

   

Top