Gujarat High Court High Court

M/S vs Minaben on 20 July, 2010

Gujarat High Court
M/S vs Minaben on 20 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2820/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2820 of 1998
 

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

 

M/S
P & B PHARMACEUTICALS & 51 - Petitioner(s)
 

Versus
 

MINABEN
W/O MANIBHAI GORDHANBHAI PATEL & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DG CHAUHAN for
Petitioner(s) : 1, 
MR RV DESAI for Respondent(s) : 1, 1.2.1,
1.2.2, 1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 20/07/2010
 

ORAL
ORDER

It
is submitted by the learned advocate for the petitioner that the
parties have arrived at an amicable settlement out of the Court on
26th February 2009. Hence, the present petition may be
disposed of accordingly.

Mr.R.V.

Desai, learned advocate for the respondent, has submitted that he is
not aware about the said aspect.

In
view of aforesaid, the present petition stands disposed of
accordingly. The impugned judgment and award 16th
September 1997 passed by the Labour Court, Anand in Reference (LCA)
No.838 of 1992 (Old No.969 of 1990), is substituted in terms of the
settlement dated 26th February 2009.

Rule
is made absolute accordingly with no order as to costs. The said
terms of settlement submitted by the learned advocate for the
petitioner is taken on record. Liberty to revive by either party in
case of difficulty.

(K.S.

Jhaveri, J)

Aakar

   

Top