Gujarat High Court Case Information System
Print
SCA/9463/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9463 of 2010
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
======================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
======================================
HOTEL
INDER RESIDENCY M/S INDER HOTELS PRIVATE LIMITED - Petitioner
Versus
RAJESH
B VASETA - Respondent
======================================
Appearance :
MR
DG SHUKLA for the Petitioner.
RULE SERVED for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/10/2010
ORAL
JUDGMENT
1. By
way of this petition under Article 227 of the Constitution of India,
the petitioner – Management has prayed for an appropriate writ,
order and/or direction, quashing and setting aside the impugned
orders passed by Industrial Tribunal, Ahmedabad dated 29/04/2009
passed in Complaint (IT) No.96 of 2003 in Reference (IT) No.411 of
2000 as well as order dated 28/05/2010 in Review Application (IT)
No.1 of 2009 in Complaint (IT) No.96 of 2003.
2. Though
served, nobody appears on behalf of the respondent.
3. Mr.D.G.Shukla,
learned advocate appearing on behalf of the petitioner has stated at
the bar that parties have settled the dispute amicably and Consent
Terms has been arrived at between the parties, which is reduced in
writing. He has produced on record Consent Terms dated 28/09/2010
signed by the respective parties and it is requested to modify the
order dated 29/04/2009 passed in Complaint (IT) No.96 of 2003 in
Reference (IT) No.411 of 2000 in terms of 2(P) Settlement. Copy of
Consent Terms along with copy of the 2(P) Settlement are directed to
be taken on record.
4. In
view of the above, the present petition is disposed of in view of the
Consent Terms arrived at between the parties and the impugned order
dated 29/04/2009 passed by Industrial Tribunal, Ahmedabad in
Complaint (IT) No.96 of 2003 in Reference (IT) No.411 of 2000 is
hereby modified in terms of 2(P) Settlement dated 28/09/2010 and
Consent Terms, which are placed on record today. Rule is made
absolute to the aforesaid extent. No costs.
[M.R.SHAH,J]
*dipti
Top