Gujarat High Court
Karl Marx General Labour ... vs Ahmedabad Municipal Corporation on 27 April, 2015
Author: Ks Jhaveri
Bench: Ks Jhaveri, A.G.Uraizee
C/LPA/1245/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS PATENT APPEAL NO. 1245 of 2014
In SPECIAL CIVIL APPLICATION NO. 5799 of 2011
==========================================================
KARL MARX GENERAL LABOUR UNION(AHMEDABAD MUNICIPAL
CORPORATI....Appellant(s)
Versus
AHMEDABAD MUNICIPAL CORPORATION....Respondent(s)
==========================================================
Appearance:
PARTY-IN-PERSON, ADVOCATE for the Appellant(s) No. 1
MR HS MUNSHAW, ADVOCATE for the Respondent(s) No. 1
==========================================================
CORAM: HONOURABLE MR.JUSTICE KS JHAVERI
and
HONOURABLE MR.JUSTICE A.G.URAIZEE
Date : 27/04/2015
ORAL ORDER
(PER : HONOURABLE MR.JUSTICE KS JHAVERI) With a view to enable party-in-person to go through the decisions relied upon by Mr. Munshaw, learned advocate for the respondent, matter is adjourned to 04.05.2015.
(K.S.JHAVERI, J.) (A.G.URAIZEE,J) divya Page 1 of 1