Gujarat High Court High Court

State vs Unknown on 16 June, 2010

Gujarat High Court
State vs Unknown on 16 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/269/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 269 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11144 of 2009
 

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


 

STATE
OF GUJARAT & 4 - Applicant(s)
 

Versus
 

MEHSANA
PATAN DISTRICT LABOUR LAW PRACTITIONERS ASSOCIATION - Opponent(s)
 

=========================================================
 
Appearance : 
MR JK SHAH
AGP  for Applicant(s) : 1 - 5. 
MR JM BAROT
for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 16/06/2010 

 

 
ORAL
ORDER

1. By
way of this application, the applicants have prayed for the following
reliefs :-

“[A]
Your Lordship be pleased to allow this application.

[B]
Your Lordship be pleased to extend the time further period of 3
months to decide the representation dated 01.03.2008 pursuant to the
order passed in Special Civil Application No. 11144 of 2009 by t his
Hon’ble Court dated 29.10.2009.

[C]
…..”

2. Heard
learned counsel for the respective parties. The relief claimed by the
applicant cannot be granted in view of the fact that the time
extended is already over. Hence the application stands disposed of
accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top