Gujarat High Court
Halar vs Dhrol on 6 April, 2011
Gujarat High Court Case Information System
Print
SCA/1247920/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12479 of 2000
=========================================================
HALAR
DISTRICT LOCAL EMPLOYEESUNION - Petitioner(s)
Versus
DHROL
NAGAR PANCHAYAT MUNICIPAL BOROUGH - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 25/03/2011
ORAL
ORDER
When
the matter is taken up for final hearing, Mr.Shastri, learned Counsel
appearing for the petitioner under the instructions of his client
states that as per the award the permanency benefits has been
granted. However, for the monitory benefits, the negotiations are
going on between the petitioner – Union and the Municipality
and the proceedings are also initiated before the Labour Court. Under
the circumstances, learned Counsel for the petitioner does not press
the present petition.
2. Permission,
as prayed for, is granted. Disposed of as not pressed. Rule is
discharged. Interim-relief, if any, stands vacated.
(JAYANT
PATEL, J.)
sompura
Top