Gujarat High Court High Court

Oil vs Thakorebhaio on 30 September, 2010

Gujarat High Court
Oil vs Thakorebhaio on 30 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9430/2004	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9430 of 2004
 

 
 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
======================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

OIL
& NATURAL GAS COMMISSION LTD & 1 - Petitioners
 

Versus
 

THAKOREBHAIO
SOMABHAI PARMAR & 2 - Respondents
 

======================================
Appearance : 
MR
KUNAN NAIK FOR M/S TRIVEDI & GUPTA for the Petitioners. 
RULE
NOT RECD BACK for Respondent(s) :3, 
MR TR MISHRA for Respondent
No.1. 
MR HARSHAD K PATEL for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 30/09/2010 

 

 
 


 

ORAL
JUDGMENT

1. By
way of this petition under Article 227 of the Constitution of India,
the petitioners – ONGC and another have prayed for an
appropriate writ, order and/or direction, quashing and setting aside
the impugned order dated 28/01/2004 passed in Complaint (IT) No.7 of
2002 in Reference (ITC) No.70/2000.

2. Mr.T.R.Mishra,
learned advocate appearing on behalf of the concerned workmen, has
stated at the bar that the concerned workmen have been reinstated
in-service and are also paid the wages for post idle period and,
therefore, it is submitted that as such no cause survive in the
present petition.

3. Mr.Kunan
Naik, learned advocate appearing on behalf of the petitioners has
submitted that he has no further instruction in the matter. However,
he has requested to dispose of the present petition accordingly,
reserving liberty in favour of the petitioners to revive the present
petition by filing appropriate application in case of difficulty.

4. In
view of the above, the present petition is disposed of as no cause
survive in view of the subsequent development, reserving liberty in
favour of the petitioners to revive the present petition by filing
appropriate application in case of difficulty. Rule is discharged.
Ad-interim relief, if any, stands vacated forthwith. No costs.

[M.R.SHAH,J]

*dipti

   

Top