Gujarat High Court High Court

W vs Sulochana on 18 January, 2011

Gujarat High Court
W vs Sulochana on 18 January, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16624/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16624 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 14926 of 2010
 

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


 

W
H BRADY & COMPANY LIMITED - Petitioner
 

Versus
 

SULOCHANA
A R - Respondent
 

=================================================
 
Appearance : 
MR
DG SHUKLA for Petitioner: 
MR SATYAPAL K GUSAIN for
Respondent: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/01/2011 

 

 
 
COMMON
ORAL ORDER

Shri
DG Shukla, learned advocate appearing for the employer seeks time,
which Shri Gusain has strongly objected. However he has requested, in
case this Court is inclined to grant time, let this be a last
opportunity. The time as sought for is granted, with a specific
observation that, no further time shall be granted and the matters
may come up on 25/1/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top