Gujarat High Court Case Information System
Print
SCA/4796/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4796 of 2011
=========================================================
CHOTUBHAI
SOMABHAI VASAVA - Petitioner(s)
Versus
THANAWALA
INDUSTRIES & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Petitioner(s) : 1,
MR DIPAK R DAVE for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/06/2011
ORAL
ORDER
Heard
learned advocate Mr.D.S.Vasavada appearing on behalf of petitioner
and Mr. Dipak R. Dave appearing on behalf of respondent no.1.
In
this petition, petitioner has challenged award passed by Labour
Court, Bharuch, in Reference (LCB) No. 152/03, Exh.46, dated
07.03.2011.
In
Special Civil Application No. 7101/11, employer has also challenged
the same award, which has been passed by Labour Court, Bharuch.
Therefore, considering submission made by learned advocates for
both parties and question raised
and involved in present petition, requires detailed examination by
this Court. Hence, Rule.
Learned
advocate Mr. Dipak R. Dave appearing in Special Civil Application
No. 4796/11 waives service of notice of Rule on behalf
respondent no.1. However, Special Civil Application No. 7101/11
being a fresh matter, therefore, rule is required to serve by
petitioner to respondent.
(H.K.
RATHOD, J.)
girish
Top