Gujarat High Court Case Information System
Print
SCA/10132/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10132 of 2011
=========================================================
GUJARAT
STATE ELECTRICITY CORPORATION LIMITED - Petitioner(s)
Versus
G
E B ENGINEERS ASSOCIATION - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/08/2011
ORAL
ORDER
On
a request made by learned advocate Mr.M.D. Pandya, papers were called
for from the Registry.
2. Heard
learned advocate for the petitioner. The matter involves similar
question as in Special Civil Applications No.9697 of 2011 and 9859 of
2011.
3. Gujarat
State Electricity Corporation Limited is before this Court aggrieved
by award and order dated 20.08.2009 passed by the Industrial
Tribunal, Nadiad in Reference (ITN) No.359 of 1998 (Old No.313 of
1992).
4. The
matter requires consideration. RULE. NOTICE
as to interim relief returnable on 23rd August 2011. Ad
interim relief in terms of para 8(B). Direct service is permitted.
(RAVI
R. TRIPATHI, J.)
karim
Top