Gujarat High Court
Mr Vinod P Vaishya For … vs ========================================= on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/1294/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1294 of 2006
=========================================
DIVISIONAL
CONTROLLER
Versus
PADMAKANT
MANUBHAI TADVI
=========================================Appearance
:
MS AVANI S
MEHTA for
Petitioner(s) : 1,
MR VINOD P VAISHYA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/08/2010
ORAL
ORDER
In
light of the settlement arrived at between the parties under the
provisions of Section 2(p) of the Industrial Disputes Act, 1947, the
matter is disposed of.
Cost
imposed by the Labour Court is quashed and set aside.
Rule
is made absolute to the aforesaid extent.
(K.S.
JHAVERI, J.)
omkar
Top