Gujarat High Court
Narangiri vs Shri on 8 July, 2011
Gujarat High Court Case Information System
Print
CA/2521/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 2521 of 2011
In
CIVIL
APPLICATION No. 5842 of 2009
In
SPECIAL CIVIL APPLICATION No. 12393 of 2008
With
CIVIL
APPLICATION No. 2522 of 2011
In
CIVIL APPLICATION No. 3399 of 2009
=========================================================
NARANGIRI
KARSHANGIRI - Petitioner(s)
Versus
SHRI
EXTRUSION LTD - Respondent(s)
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Petitioner(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2011
ORAL
ORDER
Learned
Advocate for the petitioners seeks permission to withdraw these
applications with liberty to move application under Section 33(C)(2)
of the Industrial Disputes Act before the Labour Court. Permission is
granted. The applications stand disposed of as withdrawn.
(K.S.JHAVERI,J.)
pawan
Top