Gujarat High Court
Shanti vs Arunoday on 25 June, 2008
Bench: H.K.Rathod
SCA/28961/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 28961 of 2007 With CIVIL APPLICATION No. 3465 of 2008 In SPECIAL CIVIL APPLICATION No. 28961 of 2007 ========================================================= SHANTI EXPORTS PRIVATE LIMITED & 1 - Petitioner(s) Versus ARUNODAY MAZDOOR MAHAJAN SANGH & 5 - Respondent(s) ========================================================= Appearance : M/S TRIVEDI & GUPTA for Petitioner(s) : 1 - 2. MR AK CLERK for Respondent(s) : 1, MR SACHIN D VASAVADA for Respondent(s) : 1, PS GOGIA for Respondent(s) : 2, RULE SERVED BY DS for Respondent(s) : 3 - 4. DS AFF.NOT FILED (R) for Respondent(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 25/06/2008 ORAL ORDER
Learned
advocate Mr. Mehta for M/s. Trivedi & Gupta requests for some
time.
The
copy of rejoinder is not served to respondents. However, learned
advocate Mr. Mehta submitted that during the course of the day, he
will serve the copy of rejoinder to respondents.
Accordingly,
considering the request, matter is adjourned to 3rd July
2008.
To
be placed with Special Civil Application No.29256 of 2007 and Special
Civil Application No.29257 of 2007.
[H.K.
RATHOD, J.]
#Dave