Gujarat High Court
The vs The on 18 July, 2011
Gujarat High Court Case Information System
Print
CA/14792/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 14792 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15599 of 2008
=================================================
THE
BARODA RAYON EMPLOYEES EKTA UNION - Petitioner
Versus
THE
BARODA RAYON CORPORATION LTD & 8 - Respondents
=================================================
Appearance :
MR
DIPAK R DAVE for Petitioner:
M/S TRIVEDI & GUPTA for
Respondent: 1,
GOVERNMENT PLEADER for Respondents : 2 - 3.
MR
NIRAL R MEHTA for Respondent : 4,
None for Respondents : 5,7 -
8.
APPEARANCE WITHDRAWN for Respondent : 6,
NOTICE SERVED for
Respondent : 9,
MR ANIP A GANDHI for Respondent :
9,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/01/2011
ORAL
ORDER
Heard
learned advocates for the parties. Application is allowed in terms of
prayer para no. 5 (B) of the application. Cause title of the main
petition be amended forthwith. Application is disposed of. No costs.
[
S.R. BRAHMBHATT, J ]
/vgn
Top