Gujarat High Court Case Information System
Print
CA/2524/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2524 of 2011
In
CIVIL
APPLICATION No. 3400 of 2009
To
CIVIL
APPLICATION No. 2533 of 2011
In
CIVIL
APPLICATION No. 3402 of 2009
In
CIVIL
APPLICATION No. 3683 of 2009
=========================================
BHARAT
JADVAJI PARAMR - Applicant(s)
Versus
SHREE
EXTRUSION LTD - Opponent(s)
=========================================
Appearance :
MR
KISHOR M PAUL for
Applicant(s) : 1,
M/S TRIVEDI & GUPTA for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/09/2011
ORAL
ORDER
1. Shri
Kishore Paul, learned advocate appearing on behalf of the respective
applicants has stated at the bar that in the facts and circumstances
of the case and the controversy raised in the present applications,
the respective applicants would be satisfied at this stage if the
main Special Civil Applications are ordered to be listed on board for
final hearing at the earliest and in that case he does not press the
present applications without prejudice to the rights and contentions
raised in the present applications submitting that whatever salary is
being paid to them is on lower side and not in accordance with law.
2.
Shri Joshi, learned advocate appearing on behalf of the
respondent-Company has no objection if the aforesaid Special Civil
Applications are directed to be placed on board at the earliest,
keeping all the questions open, which are raised in the present
applications.
3. In
view of the above, without further expressing anything on merits with
respect to the controversy raised in the present applications, the
present applications are disposed of by directing the Registry to
notify main Special Civil Application Nos. 5200/2008, 5201/2008,
5205/2008, 5207/2008, 5199/2008, 5203/2008, 59/2009, 5206/2008,
12058/2008, 5204/2008 on board for final hearing on 14/10/2011. It
is made clear that all the questions, which are raised in the present
applications, are kept open, which may be adjudicated at the time of
hearing of the main Special Civil Applications and/or by initiating
appropriate proceedings, which shall be considered in accordance with
law and on its own merits as this Court has not expressed anything on
merits on the same.
4. With
this, the present Civil Applications are disposed of.
(M.R.
SHAH, J.)
siji
Top