Gujarat High Court
Sanjivsingh vs R.A on 5 September, 2011
Gujarat High Court Case Information System
Print
SCA/13424/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13424 of 2011
=========================================================
SANJIVSINGH
DINESHWAR PRASADSINGH - Petitioner(s)
Versus
R.A.
GHADHVI GENERAL SECRETARY & 7 - Respondent(s)
=========================================================
Appearance
:
Mr.T.R.
MISHRA WITH Mr.UT MISHRA
for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/09/2011
ORAL
ORDER
Heard
learned advocate Mr.T.R. Mishra for the petitioner. The learned
advocate invited attention of the Court to page 15-prayer clause.
The learned advocate also invited attention of the Court to clause
(e) of para 10 of the constitution of the union and the direction
issued by the learned Member of the Industrial Tribunal, Rajkot dated
30th August 2011. The matter requires consideration.
2. RULE
and NOTICE as to interim relief returnable on 12th
September 2011. Ad interim relief in terms of para 7(C). Direct
service is permitted today.
(RAVI
R. TRIPATHI, J.)
karim
Top