Gujarat High Court High Court

Commissioner vs Kamlaben on 2 September, 2011

Gujarat High Court
Commissioner vs Kamlaben on 2 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3733/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3733 of 2011
 

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


 

COMMISSIONER
OF INDUSTRIES - Petitioner(s)
 

Versus
 

KAMLABEN
BIJALBHAI PARMAR - Respondent(s)
 

=========================================================
Appearance : 
MR
AJ DESAI ASST GOVERNMENT PLEADER
for Petitioner(s) : 1, 
MS
RIMA KAMANI FOR MR PH PATHAK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/07/2011 

 

 
 
ORAL
ORDER

1. Learned
Assistant Government Pleader, Mr.A J Desai, for petitioner invited
attention of the Court to paragraph No.8 of the award and order dated
30/11/2010 passed in Reference (LCA) No.790 of 2004 and submitted
that the learned Judge of the Labour Court has not considered the
contents of the written statement in proper perspective. He also
submitted that the learned Judge has not dealt with all the
contentions raised by the present petitioner in the written statement
in its award and order.

1.1 This
submission cannot be heard in absence of any specific attempt on the
part of the petitioner to point out to the learned Judge that
following contentions though raised in written statement are not
dealt with by the learned Judge in award and order.

2. With
these observations the present petition is dismissed.

(RAVI
R TRIPATHI, J.)

sompura

   

Top