Gujarat High Court
New vs Tansile on 4 May, 2010
Gujarat High Court Case Information System
Print
SCA/5588/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5588 of
2010
=========================================================
NEW
UNITED EMPLOYEES UNION - Petitioner(s)
Versus
TANSILE
STEEL LIMITED - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1,
MR JIGAR M PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/05/2010
ORAL
ORDER
Heard
learned advocate Mrs.Sangeeta N. Pahwa on behalf of petitioner and
learned senior advocate Mr.K.M.Patel with learned advocate Mr.Jigar
Patel on behalf of respondent on caveat in present petition.
Petitioner has challenged the order passed by learned Labour Court
in Permission Application No.26 of 1999 decided on 08.05.2000.
Considering
submissions made by both the learned advocates, question involved
and raised in present petition requires detailed examination. Hence,
Rule. Learned advocate Mr.Jigar Patel waives service of
notice of Rule on behalf of respondent-employer.
(H.K.RATHOD,
J.)
..mitesh..
Top