Gujarat High Court Case Information System
Print
SCA/15599/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15599 of 2008
=========================================================
BARODA
RAYON EMPLOYEES EKTA UNION THROUGH - Petitioner(s)
Versus
BARODA
RAYON CORPORATION LTD & 8 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Petitioner(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2 - 3.
NOTICE SERVED
BY DS for Respondent(s) : 2 - 8.
MR NIRAL R MEHTA for
Respondent(s) : 4,
APPEARANCE WITHDRAWN for Respondent(s) : 6,
MR
ANIP A GANDHI for Respondent(s) :
9,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/06/2011
ORAL
ORDER
In
the midst of the submissions, learned advocate for the workmen
submitted that despite there the order of this Court dated
15.06.2011, further restraining Company from going-on any activities
of demolition, construction, repairing and any other activity of
like nature, the Company through its employees, agents and servants
have started demolition of administrative buildings as well as
employees quarters.
Learned
advocate Mr.Nayak for the Company submitted that in fact the purport
and gist of the order in no uncertain terms conveyed to one Shri
Damodarbhai Patel, Director of the Company on the very same day. Be
that as it may. At this stage, it would be open for the workmen to
put-up appropriate application indicating breach of any aforesaid
order. S.O.21.06.2011.
[S.R.BRAHMBHATT,
J.]
..mitesh..
Top