IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 1532 of 2001
--------------------------------------------------------------
AMERSY EXPORTS PVT LTD
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR VM TRIVEDI for Petitioners
MR AK CLERK for Respondent No. 3
--------------------------------------------------------------
CORAM : MR.JUSTICE A.R.DAVE
Date of Order: 01/03/2001
ORAL ORDER
Heard learned advocate Mr.V.M.Trivedi appearing
for petitioners and Shri A.K.Clerk appearing on caveat on
behalf of respondent No.3.
2.Notice to the respondents returnable on
14.3.2001.
3.Learned Advocate Shri Clerk has stated on behalf
of respondent No.3 that the workmen of the
petitioner-employer shall not claim the wages for the
period commencing from the date of the impugned order,
i.e. 20.2.2001 till the next date of hearing even if the
lock-out has come to an end by virtue of impugned order
dated 20.2.2001.
4.The respondent-Government authorities are
directed not to initiate any proceedings under section 26
of the Industrial Disputes Act, 1947 against the
petitioners till the next date of hearing.
Direct service is permitted.
1.3.2001(A.R.DAVE,J)