Gujarat High Court High Court

Sun vs Jitendrasingh on 13 September, 2010

Gujarat High Court
Sun vs Jitendrasingh on 13 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9226/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9226 of 2010
 

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


 

SUN
PHARMACEUTICAL INDUSTRIES LTD & 1 - Petitioner(s)
 

Versus
 

JITENDRASINGH
RAMSINGH THAKORE & 1 - Respondent(s)
 

=========================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2. 
RULE NOT RECD BACK for Respondent(s) :
1, 
MR JB PARDIWALA for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
ORAL
ORDER

Leave
to delete respondent no.2.

Heard
Shri Naik, learned advocate for M/s. Trivedi and Gupta, learned
advocate for the petitioner and Shri Sunil Mehta, learned advocate
for Shri Bhukhari, learned advocate for the respondent on interim
relief. Petition is already admitted and ad-interim relief in terms
of para 10(C) is already granted on condition of compliance of the
provisions of Section 17 B of the Industrial Disputes Act, 1947.
Under the circumstances, ad-interim relief granted earlier is
directed to be continued as interim relief till final disposal of the
petition.

(M.R.SHAH,J.)

kaushik

   

Top