Gujarat High Court High Court

Gujarat vs Jivabhai on 11 August, 2011

Gujarat High Court
Gujarat vs Jivabhai on 11 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16882/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16882 of 2010
 

=========================================================

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION THROUGH & 1 - Petitioner(s)
 

Versus
 

JIVABHAI
M PATEL C/O S J BRAHMBHATT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1 - 2. 
MR JS BRAHMBHATT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 11/08/2011 

 

ORAL
ORDER

After
the matter is heard for some time, learned advocate Mr.H.S. Munshaw
seeks permission to withdraw this petition with a view to approach
the learned Judge of the Labour Court for necessary relief in
Recovery Application No.2464 of 1999, which was disposed of by order
dated 30th June 2010, which is challenged in this
petition. Permission is granted. The petition is disposed of as
withdrawn. Notice is discharged.

2. It
goes without saying that when a matter is prosecuted before a forum
in a bona fide belief the time elapsed in such proceedings be not
construed as delay and is required to be condoned.

(RAVI
R. TRIPATHI, J.)

karim

   

Top