Gujarat High Court High Court

Bhikhabhai vs Manager on 3 August, 2010

Gujarat High Court
Bhikhabhai vs Manager on 3 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7809/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7809 of 1997
 

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

 

BHIKHABHAI
ATMARAM RAWAL - Petitioner(s)
 

Versus
 

MANAGER
- Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Petitioner(s) : 1, 
MR DG CHAUHAN for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 03/08/2010 

 

ORAL
ORDER

Heard
Mr.Pathak, learned Advocate for the petitioner and Mr.Chauhan learned
Advocate for the respondent.

With
the consent of learned Advocates appearing for the respective
parties, the order passed by the Courts below are quashed and set
aside and the matter is remanded back to the Labour Court, Mehsana
for fresh adjudication. It is made clear that this Court has not
expressed any opinion on merits of the case. The Labour Court will
allow both the parties to lead the evidence and to cross-examine the
respective witnesses. It is expected that since the matter is very
old of 1999, the Labour Court is directed to dispose of the same
within a period of one year from the date of receipt of the writ of
the Court. Rule made absolute to the aforesaid extent.

(K
S JHAVERI, J.)

sompura

   

Top