Gujarat High Court Case Information System
Print
LPA/576/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 576 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6410 of 2009
======================================
UKABHAI
KADVABHAI
Versus
RAJKOT
DISTRICT PANCHAYAT
======================================
Appearance
:
MR ANAND B GOGIA for Appellant,
MR RB GOGIA for Appellant, MR BB GOGIA for Appellant.
MR HS
MUNSHAW for Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
order sought to be impugned herein, in Special Civil Application
No.6410 of 2009, clearly refers to the observations made in another
order made in Special Civil Application No.1341 of 2009. According
to learned counsel, Mr.Gogia that other order in the other petition
is also arising from same original award and order of the Labour
Court. Therefore, reserving right of the appellant to argue all the
available contentions in the appeal, which is stated to have been
preferred from the order in Special Civil Application No.1341 of
2009, present appeal is disposed.
(D.H.Waghela,
J.)
(M.D.Shah,
J.)
*malek
Top