Gujarat High Court Case Information System
Print
LPA/1207/2001 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1207 of 2001
With
SPECIAL
CIVIL APPLICATION No. 11353 of 2000
For
Approval and Signature:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
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 ?
=========================================================
GROUP
GENERAL MANAGER (P) ONGC ANKLESHWAR PROJECT & 1 - Appellants
Versus
GUJARAT
PETROLEUM EMPLOYEES UNION & 9 - Respondents
=========================================================
Appearance :
MR
RAJNI H MEHTA for
Appellants : 1 - 2.
MR TR MISHRA for Respondent : 1,
MR SAMIR J
DAVE for Respondents : 2 - 3.
MR PURVISH J MALKAN for Respondent :
3,
RULE SERVED for Respondents : 4 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 09/07/2010
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsels for the parties agreed that the Appeal as well as Special
Civil Application, both these proceedings may be withdrawn and the
order of the learned Single Judge be set aside as the dispute is now
pending before the Industrial Tribunal.
In
that view of the matter, we permit the learned counsels for the
parties to withdraw the Appeal as well as Special Civil Application.
The judgment of the learned Single Judge is set aside. Both these
proceedings now stand terminated. No observation on merits.
(BHAGWATI
PRASAD, J.)
(S.R.BRAHMBHATT,
J.)
pallav
Top