Gujarat High Court High Court

National vs National on 18 August, 2010

Gujarat High Court
National vs National on 18 August, 2010
Author: Sharad D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1832/1997	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1832 of 1997
 

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

 

NATIONAL
INSTITUTE OF DESIGN EMPLOYEES ASSOCIATION - Petitioner(s)
 

Versus
 

NATIONAL
INSTITUTE OF DESIGN & 1 - Respondent(s)
 

==============================================================
 
Appearance
: 
MS
MANISHA A SHUKLA for
Petitioner(s) : 1,MR MUKUL SINHA for Petitioner(s) : 1, 
NANAVATI
ASSOCIATES for Respondent(s) : 1, 
MR NIRAL R MEHTA for
Respondent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 25/10/2005 

 

 
 
ORAL
ORDER

It
is submitted by learned advocate appearing on behalf of respondent
no.1 that the grievance voiced in this petition does not survive
since the respondent no.1 has extended the benefit under the scheme
to the workmen who are covered under the award of the Industrial
Tribunal in Reference (IT) No. 8 of 1993 and have complied with the
provisions of Employees Provident Fund Scheme, 1952. In this view of
the matter, learned advocate for the petitioner does not press this
petition with a liberty to revive this petition in case of
difficulty. The petition stands disposed of as having not pressed.
Rule discharged. Interim relief, if any, stands vacated. Liberty to
revive this petition is granted to the petitioner in case of
difficulty.

(
SHARAD D DAVE, J )

pathan

   

Top