Gujarat High Court High Court

Ahmedabad vs Mukesh on 18 July, 2011

Gujarat High Court
Ahmedabad vs Mukesh on 18 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7112/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7112 of 2011
 

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

 

AHMEDABAD
DISTRICT COOPERATIVE MILK PRODUCERS UNION LIMITED & 1 -
Petitioner(s)
 

Versus
 

MUKESH
R PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG B PATEL for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

Heard learned Advocate Mr.Chirag
B.Patel for the petitioners – Ahmedabad District Cooperative
Milk Producers’ Union Ltd. through its In-charge Managing Director
and one another.

2. The petitioners have challenged
order and award dated 09.03.2011 passed by the learned Presiding
Officer, Labour Court No.8, Ahmedabad in Reference (LCA) No.1049 of
2000, a copy of which is produced at Annexure-A to this petition.

3. Learned Advocate for the
petitioners vehemently tried to assail order and award by saying that
the learned Judge has erred in ordering reinstatement with continuity
of service.

4. Learned Advocate for the
petitioners could not convince this Court that the Court below has
committed any error in passing the order and award. The petition is
found without any substance. Hence, the same is dismissed.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top