Gujarat High Court Case Information System
Print
SCA/5608/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5608 of
2002
=========================================================
BHIKUBHA
HOTHIBHA - Petitioner(s)
Versus
TATA
CHEMICALS - Respondent(s)
=========================================================
Appearance
:
MR
GK RATHOD for
Petitioner(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/08/2011
ORAL
ORDER
The
petitioner is before this Court being aggrieved by award and order
dated 19.10.2000 passed by the learned Judge of the Labour Court,
Jamnagar in Reference (LCJ) No.1579 of 1990. Learned advocate
Mr.G.K. Rathod for the petitioner strenuously tried to convince this
Court that the learned Judge has committed error in passing award and
order. Despite his strenuous efforts he is not able to convince this
Court that the learned Judge has committed error which warrants
interference at the hands of this Court. Hence the petition is found
without any substance. The same is dismissed. Notice is discharged.
(RAVI
R. TRIPATHI, J.)
karim
Top