Gujarat High Court Case Information System
Print
CA/4418/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4418 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1968 of
1996
=========================================================
SUDHAKAR
DEVNARAIN MISHRA & 1 - Petitioner(s)
Versus
M/S
KIRLOSKAR BROTHERS LTD - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 27/04/2010
ORAL
ORDER
Heard
learned advocate Mr.U.T.Mishra on behalf of applicant. Prayer is
made by applicant to reconstruct the entire original Special Civil
Application No.1968 of 1996 and produce the same before this Court,
so that the matter can be heard finally as the terminal benefits of
the applicants have not been paid though the applicants have
retired.
In
response to the prayer made by applicant in present application,
Registry has placed on record the original petition Special Civil
Application No.1968 of 1996. Therefore, prayer made in present
application is not required to be granted. Accordingly, present
application is disposed of.
(H.K.RATHOD,
J.)
..mitesh..
Top