Gujarat High Court High Court

Sardar vs Navabkhan on 8 February, 2011

Gujarat High Court
Sardar vs Navabkhan on 8 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/979/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 979 of 2011
 

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


 

SARDAR
SAROVAR NARMADA NIGAM LTD - Petitioner(s)
 

Versus
 

NAVABKHAN
ALIAS NABIPIRKHAN - Respondent(s)
 

=========================================================
Appearance : 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 08/02/2011 

 

ORAL
ORDER

Mr.

H.S. Munshaw, learned Advocate appearing for employer-petitioner
submitted that in a peculiar facts of this case, the petition was
required to be preferred, as unfortunately the Award rendered on
09.11.2005 had not been challenged on account of reasons mentioned in
paragraph No.2 of the memo of the petition. He submitted that remedy
under Rule 26 A&B of the Industrial Disputes (Gujarat) Rules, is
available but the aspect of delay might pose serious impediment in
availing the remedy. He submitted that the petitioner be permitted to
take resort to appropriate remedy. With some observation he seeks
permission to withdraw the petition with a view to avail the
alternative remedy. Permission as sought for is granted. It is
expected that the concerned Court if moved with an appropriate
application would appreciate the facts and circumstances and pass
order thereon in accordance with law. The matter stands disposed of
accordingly.

Sd/-

(S.R.

Brahmbhatt, J.)

M.M.BHATT

   

Top