Gujarat High Court High Court

Alcock vs Dilipsinh on 9 August, 2010

Gujarat High Court
Alcock vs Dilipsinh on 9 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9160/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9160 of 2010
 

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


 

ALCOCK
ASH DOWN GUJARAT LTD - Petitioner(s)
 

Versus
 

DILIPSINH
R PARMAR - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HAMESH C NAIDU for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/08/2010 

 

ORAL
ORDER

Draft
amendment granted.

Rule.

Notice for confirmation of interim relief returnable on 13.09.2010.

In
the meantime, Ad-interim relief in terms of Para-5(C) of the petition
on condition of compliance of the provisions of Section 17B of the
Industrial Disputes Act, 1947.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top