Gujarat High Court High Court

Divisional vs Bipinkumar on 21 October, 2008

Gujarat High Court
Divisional vs Bipinkumar on 21 October, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8882/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8882 of 2008
 

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


 

DIVISIONAL
CONTROLLER - Petitioner
 

Versus
 

BIPINKUMAR
HIRALAL MODI & ORS. - Respondents
 

==============================================
Appearance : 
MS
SEJAL K MANDAVIA for Petitioner(s) : 1, 
MR KISHOR M PAUL for
Respondent(s) : 1, 
MR JB PARDIWALA for Respondent(s) :
2, 
============================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/10/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the respective parties.

Looking
to the award impugned, the petition deserves to be admitted and hence
Rule. As the impugned award has proceeded on the basis of
consideration which prima-facie do not seem to be germane, the
impugned award deserves to be stayed and is accordingly stayed
subject to compliance of Section 17-B of the Industrial Disputes Act.

(S.R.BRAHMBHATT,
J.)

sompura