Gujarat High Court High Court

Dilipsinh vs Nataraj on 8 February, 2010

Gujarat High Court
Dilipsinh vs Nataraj on 8 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7449/2009	 2/ 2	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CIVIL
APPLICATION No. 7449 of 2009
 


In


 


SPECIAL
CIVIL APPLICATION No. 13044 of 2008
 


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


DILIPSINH
HARISINH CHUDASAMA C/O.SAMAST SHRAMJEEVE UTKARSH - Petitioner(s)
 


Versus
 


NATARAJ
CERAMICS & CHEMICALS INDUSTRIES LTD.THROUGH - Respondent(s)
 

========================================= 
Appearance
: 
MR
KISHOR M PAUL for Petitioner(s) : 1, 
MR YATIN SONI for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

Learned
advocate Ms. Maria Dalal appearing on behalf of learned advocate
Shri Yatin Soni, learned advocate for the Opponent in this
application and original petitioner in the main matter i.e. Special
Civil Application No. 13044 of 2008 states under instructions that
the arrears of Section 17B of the Industrial Disputes Act,1947 wages
would be paid to the applicant within 1 month i.e on or before 24th
February, 2010 and in addition thereto cost Rs.1000/- also will be
paid.

In
view of this statement, Shri Paul, learned advocate for the
applicant seeks permission to withdraw this application at this
stage. Permission as sought for is granted. Application is disposed
of as withdrawn.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top