Gujarat High Court High Court

M/S vs Rajesh on 3 August, 2011

Gujarat High Court
M/S vs Rajesh on 3 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4288/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4288 of 2011
 

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

 

M/S
RAPICUT CARBIDES LTD - Petitioner(s)
 

Versus
 

RAJESH
H DALAL - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.DIPAK
JOSHI FOR Mr.DIPAK R DAVE
for
Petitioner(s) : 1, 
MR SK BUKHARI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/08/2011 

 

ORAL
ORDER

Heard
learned advocate Mr.Dipak Joshi for Mr.Dipak R. Dave for the
petitioner. The learned advocate invited attention of the court to
order impugned dated 7th April 2006 passed below Exhibit
46, and award dated 19th February 2011 passed in Reference
(LCB) No.261 of 2000 by the Labour Court, Bharuch. The matter
requires consideration.

2. RULE.

NOTICE as to interim relief returnable on 17th
August 2011. Learned advocate Mr.S.K. Bukhari waives service for the
respondent. Ad interim relief in terms of para 6(B).

(RAVI
R. TRIPATHI, J.)

karim

   

Top