Gujarat High Court High Court

Well vs Shantaben on 25 March, 2010

Gujarat High Court
Well vs Shantaben on 25 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12913/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12913 of 2009
 

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

 

WELL
PACK PAPERS AND CONTAINERS LTD - Petitioner(s)
 

Versus
 

SHANTABEN
JIVANLAL SHRIMALI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR M PATEL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/03/2010 

 

ORAL
ORDER

Leave
to add cross-examination of workman concerned Annexure ‘D’.

Heard
learned senior advocate Mr. K.M. Patel with learned advocate Mr.
Jigar M. Patel appearing on behalf of petitioner.

I
have considered submissions made by learned senior advocate Mr.
Patel, question raised and involved in present petition requires
detailed examination, hence, RULE.

Ad-interim
relief in terms of Para 7(C) on condition to comply provisions of
Sec.17B of Industrial Disputes Act, 1947 w.e.f. 13th
February 2009.

Notice
to interim relief returnable on 26th
April 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top