Gujarat High Court High Court

State vs Be-Rojgar on 13 December, 2010

Gujarat High Court
State vs Be-Rojgar on 13 December, 2010
Author: Anil R. Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/119/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 119 of 2007
 

in
 

SPECIAL
CIVIL APPLICATION No. 5601 of 1997
 

With


 

CIVIL
APPLICATION No. 1566 of 2007
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

BE-ROJGAR
A.T.D UNION - Respondent(s)
 

=========================================================
 
Appearance
:                                                           MR SUNIT
SHAH, GOVERNMENT PLEADER for
Appellant(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 08/02/2007  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

ADMIT.

Civil
Application No. 1566 of 2007

Rule
returnable on 13.2.2007. Direct service is permitted.

(Anil
R. Dave, J.) (H.N. Devani, J.)

(hn)

   

Top