Gujarat High Court Case Information System
Print
MCA/729/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 729 of 2010
In
SPECIAL
CIVIL APPLICATION No. 613 of 2010
======================================
SHRI
VIDHYUT KAMDAR SANGH - Applicant(s)
Versus
ASSISTANT
COMMISSIONER OF LABOUR & CONCILIATION OFFICER & 2 -
Opponent(s)
======================================
Appearance
:
MR
TR MISHRA for Applicant(s) : 1,
MS CM SHAH, ADDL.GOVERNMENT
PLEADER for Opponent(s) : 1,
None for Opponent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/05/2010
ORAL
ORDER
Looking
to the averments made in paragraph 8 of the affidavit filed by Shri
R.V. Gakhar, Assistant Commissioner of Labour, respondent No.1, the
grievance of the applicant, at this stage, would not survive. The
application is disposed of. However, the liberty is granted to the
applicant to make application in case of difficulty. It is expected
that the concerned officer should bear in mind that the matter is
already quite delayed. Hence, affordable delay shall not occur
bearing in mind the original date of Strike Notice. The proceedings
shall be taken expeditiously and be over as soon as possible.
With
this observation, the application stands disposed of.
(S.
R. Brahmbhatt, J. )
sudhir
Top