Gujarat High Court High Court

Veer vs Satishkumar on 25 August, 2010

Gujarat High Court
Veer vs Satishkumar on 25 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6850/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6850 of 2010
 

In
LETTERS PATENT APPEAL No. 1528 of 2010
 

To
 

CIVIL
APPLICATION No. 6853 of 2010
 

In
LETTERS PATENT APPEAL No. 1531 of 2010
 

with
 

LETTERS
PATENT APPEAL No. 1528 of 2010
 

To


 

LETTERS
PATENT APPEAL No. 1531 of 2010
 
 
=================================================
 

VEER
NARMAD SOUTH GUJARAT UNIVERSITY - Petitioner(s)
 

Versus
 

SATISHKUMAR
RAMJIBHAI PATEL & 1 - Respondent(s)
 

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

Appearance
: 
MR
HARSHADRAY A DAVE for Petitioner(s) : 1, 
MR NILESH M SHAH for
Respondent(s) : 1, 
MR JASWANT K SHAH AGP for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

ORDER
IN CAs:

These
petitions are filed for condonation of delay of 18 days in preferring
all the proposed appeals. Notice were issued individually in
respective Civil Applications for condonation of delay. The parties
have appeared, but no objection has been made by them. In the facts
and circumstances and being satisfied with the grounds shown, delay
of 18 days in preferring the appeals is condoned. All the Civil
Applications stand disposed of.

ORDER
IN LPAs:

The
following questions arise in these appeals:-

Whether
`the University’ is an `establishment’ within the meaning of
Sec.2(j) of the Industrial Disputes Act, 1947.

Whether
the University Tribunal has jurisdiction to decide an industrial
dispute in absence of any reference made u/Sec.10(1) of the Act.

Parties
should be ready for hearing and final disposal of the matter on the
next date. Post all the Appeals on 21.09.2010 in the 1st
board.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top