Gujarat High Court High Court

Special Civil Application No. … vs Mr Mehul S Shah For Petitioner No on 30 August, 2010

Gujarat High Court
Special Civil Application No. … vs Mr Mehul S Shah For Petitioner No on 30 August, 2010
Author: Akshay H.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 2864 of 2002



     --------------------------------------------------------------
     JAMNAGAR JILLA SAMAJ KALYAN   SANGH
Versus
     VALLABHBHAI SHANABHAI NARIYA
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 2864 of 2002
          MR SURESH M SHAH for Petitioner No. 1
          MR MEHUL S SHAH for Petitioner No. 1
          MR KISHOR M PAUL for Respondent No. 1
          .......... for Respondent No. 2-3
     --------------------------------------------------------------
              CORAM : MR.JUSTICE AKSHAY H.MEHTA


              Date of Order: 29/06/2002


ORAL ORDER

In view of the decision of the Full Bench of this
Court rendered in the case of Shantiben L. Christian v.
Administrative Officer,
reported in 2001 (2) G.L.H. page
839 this petition is required to be admitted. Hence,
Rule returnable on 24th July, 2002. Mr.Kishore Paul
learned advocate appearing for the respondent waives
service of rule for respondent No.1.

So far the grant of interim relief is concerned,
Mr.Kishore Paul learned advocate for the respondent
states that the amount which the petitioner was required
to deposit towards the dues of the respondents with the
Deputy Labour Commissioner has already been deposited and
withdrawn by the respondent. In view of that statement,
at this stage the question of grant of interim relief
does not arise.

29.6.2002.[Akshay H. Mehta, J.]

/phalguni/