Gujarat High Court
Saraswatiben vs Ahmedabad on 11 May, 2010
Gujarat High Court Case Information System
Print
LPA/488/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 488 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3992 of 2007
======================================
SARASWATIBEN
PUNAMCHAND CHAUHAN & 3 - Appellant(s)
Versus
AHMEDABAD
MUNICIPAL TRANSPORT SERVICE - Respondent(s)
======================================
Appearance
:
MR BIREN A VAISHNAV for
Appellant(s) : 1 - 4.
MR HS MUNSHAW for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Since
the unreasonable and untenable part of the award of the Labour Court
was modified by learned Single Judge by the impugned order dated
19.01.2009 and since no reason could be made out to grant any further
relief to the appellants herein, the appeal is not entertained and
dismissed in limine.
(D.H.WAGHELA,J.) (M.D.SHAH,J.)
radhan
Top