SCA/16586/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 16586 of 2006 ========================================================= STATE OF GUJARAT & 1 - Petitioner(s) Versus KIDIYABHAI HEMABHAI - Respondent(s) ========================================================= Appearance : MR KP RAVAL AGP for Petitioner(s) : 1 - 2. MR KM PATEL WITH MR DIPAK R DAVE for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 16/08/2010 ORAL ORDER
This
matter had come up before this court time and again. On 12.07.2010,
the matter was adjourned to 02.08.2010 at the request of Mr. Dave,
learned advocate for the respondent. On last occasion, matter was
adjourned at request of the learned AGP as Mr. Mehta, learned
Additional Advocate General is appearing in the matter. Even today
when the matter was called out, learned Additional Advocate General
is not present. The matter is of the year 2006 having subject
matter of minimum wages granted by the Labour Court in favour of the
respondents. In that view of the matter, this court has no option but
to dismiss the petition. The petition therefore stands dismissed for
default. Rule is discharged. Interim relief if any stands vacated.
(K.S.JHAVERI,
J.)
niru*