Gujarat High Court
Institute vs Gujarat on 6 August, 2008
Gujarat High Court Case Information System
Print
ST/9405/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 9405 of 2008
=========================================
INSTITUTE
FOR PLASMA RESEARCH - Petitioner(s)
Versus
GUJARAT
AUDHYOGIK KAMDAR MAHA MANDAL & 1 - Respondent(s)
=========================================
Appearance :
MR
DG SHUKLA for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/08/2008
ORAL
ORDER
Mr.
Shukla, learned advocate submits that some error has been committed
by the learned Labour Court in cause title of the Award as against
the order of Reference and for getting error correct, the petitioner
has moved an application before the Labour Court. He has given
undertaking that as soon as the learned Labour Court corrects the
error and supplies correct certified copy, the same will be placed on
record. In the meanwhile, the petitioner may be permitted to be
circulated for hearing subject to the undertaking.
Permission
is granted.
(K.M.THAKER,
J.)
ynvyas
Top