Gujarat High Court High Court

Trasnport vs Employees on 10 February, 2010

Gujarat High Court
Trasnport vs Employees on 10 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1259/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1259 of 2007
 

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

 

TRASNPORT
CORPORATION OF INDIALTD. - Petitioner(s)
 

Versus
 

EMPLOYEES
STATE INSURANCE CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RITURAJ M MEENA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 3. 
RULE
SERVED for Respondent(s) : 1 - 3. 
MR SACHIN D VASAVADA for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
ORAL
ORDER

By
order dated 10th October 2007, this Court had ordered
that his petition to be heard with Special Civil Application No.
25273 of 2006. However, learned advocate for the petitioner states
that identical issue is not involved in the matter.

It
appears that the matter was admitted in view of the statement of
identical issue involved in the matter.

In
view of the above, this matter may be placed before the Court of
Justice Anant S. Dave after taking appropriate orders from Hon’ble
Chief Justice.

(K.S.

Jhaveri,J.)

mary//

   

Top