Gujarat High Court Case Information System
Print
COMA/2620/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 26 of 2009
In
COMPANY
PETITION No. 7 of 2001
=========================================================
GUJARAT
STEEL TUBE KAMDAR SURAKSHA SAMITI - Applicant(s)
Versus
GUJARAT
STEEL TUBE LIMITED (IN LIQUIDATION) & 4 - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/02/2009
ORAL
ORDER
Mr.
Brahmbhatt learned advocate for the applicant has made request for
permission to withdraw application, so that the applicant Union, on
behalf of its workers, can make detailed representation including the
details about the claim with regard to heat allowance and supporting
material to assert that while calculating amount payable to the
workmen of the Galvanize Department, at the earlier stage, said heat
allowance is not taken into account. It would open for the applicant
Union to make such representation and submit details to demonstrate
that heat allowance is not taken into account while calculating
payable amount of the worker, working in Galvanize Department.
In
view of the above request made for the applicant for withdrawal of
the petition, permission granted. Present application is Disposed of
as withdrawn with the aforesaid clarification. Direct service
is permitted.
(K.M.THAKER,J.)
Suresh*
Top