Gujarat High Court Case Information System
Print
SCA/8300/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8300 of 2010
=========================================================
RAMMILAM
RAMASHISH - Petitioner(s)
Versus
PRAMUKH
INDUSTRIES PVT LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/07/2010
ORAL
ORDER
By
way of present petition, the petitioner has inter alia prayed for
directing the Labour
Court to proceed with the
original Reference No.176 of 2005 on day-to-day basis and rejecting
the verbal/ written applications for adjournments in connection with
the said proceedings and further directing the Labour
Court to dispose of the said
proceedings within a stipulated time.
Having
considered the peculiar facts and circumstances of the case and the
averments made in the petition as well as the documentary
evidence produced on record, it transpires that the dispute is
pending before the Labour Court since the year 2005. A
large number of workmen are suffering on account of the same. In
that view of the matter, the Labour
Court, Ahmedabad, is directed to expedite the hearing of the
said Reference and dispose of the same within a period of nine
months from today.
The
petitioner is permitted to serve a copy of the present order to the
Labour Court on
or before 26th July 2010.
The
petition stands disposed of accordingly. Direct Service is
permitted, TODAY.
(K.S.
Jhaveri, J)
Aakar
Top