Gujarat High Court High Court

State vs Unknown on 23 July, 2010

Gujarat High Court
State vs Unknown on 23 July, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/643/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 643 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2652 of 2009
 

To


 

MISC.CIVIL
APPLICATION No. 646 of 2010 

 

In


 

SPECIAL
CIVIL APPLICATION No. 2653 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SURESHBHAI
K PATEL & 1 - Opponent(s)
 

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

 

 
Appearance
: 
GOVERNMENT
PLEADER for
Applicant(s) : 1, 
MRS SANGEETA N PAHWA for Opponent(s) : 1, 
None
for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 23/07/2010 

 

 
COMMON
ORAL ORDER

It
has been jointly submitted by the learned advocate for the applicant

– State and the opponent No. 1 – petitioner workman that the
establishment of the the opponent No. 2-Company is not operating in
the State of Gujarat and does not have its establishment in the State
of Gujarat i.e. within the territorial jurisdiction of the applicant
authority and it is now situate in State of West Bengal.

In
that view of the matter necessary changes and rectification shall
have to be carried out in the Recovery Certificate issued by the
labour Court. On behalf of the applicant – State and
opponent-original petitioner workman it has been submitted that the
parties to the proceedings will take necessary steps for getting
necessary changes and rectifications made in the Recovery
Certificate.

In
view of this, noting survive in the matters as on date. Disposing of
these applications will not come in the way of the workman to have
remedy for enforcing the certificate that may be issued hereafter or
after its appropriate rectification.

With
the above directions and clarifications the applications are dispose
of.

(K.M.THAKER,J.)

Suresh*

   

Top