Gujarat High Court Case Information System
Print
SCA/13458/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13458 of 2010
=========================================================
AMAR
CHEMICALS MANGALBHAI I PRAJAPATI - Petitioner(s)
Versus
STATE
OF GUJARAT -[DELETED] & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HC PATEL for M/S PATEL ADVOCATES
for
Petitioner(s) : 1,
DELETED for Respondent(s) : 1,
MR YOGEN N
PANDYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 23/12/2010
ORAL
ORDER
Leave
to amend the prayer clause by incorporating prayer regarding interim
relief against the operation, execution and implementation of the
award passed by the Labour Court.
Heard
Mr.H.C.Patel, the learned advocate appearing for the petitioner and
Mr.Yogen Pandya, the learned advocate appearing for the respondent.
Considering
the award passed by the Labour Court and the submissions made by the
learned advocates for the parties, the Court is of the view that the
matter requires admission and hence, RULE returnable on 18th
January 2011. Interim relief in terms of paragraph 8(C1) subject to
payment of wages under Section 17-B of the Industrial Disputes Act.
(K.A.Puj,
J.)
/moin
Top