Gujarat High Court Case Information System
Print
SCA/12211/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12211 of 2004
With
SPECIAL CIVIL APPLICATION No. 3208 of 2004
======================================
AKHIL
GUJARAT RAJYA VIDHYUT KAMDAR SANGH & 4 - Petitioners
Versus
GUJARAT
ELECTRICITY BOARD & 2 - Respondents
======================================
Appearance
:
MR
TR MISHRA for the Petitioners.
MR MD PANDYA for Respondent(s) :
1,
MR NEERAJ SONI, AGP for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2010
ORAL
ORDER
1. In
both these petitions, the respective petitioners have challenged the
legality and validity of the Notification dated 10/05/2004 exempting
the petitioner from applicability of the provisions of the Industrial
Disputes Act in exercise of power under Section 9(A) of the
Industrial Disputes Act.
2. Considering
the fact that such Notification is only for 6 months and nothing is
on record that the same is extended or not, without further entering
into the merits of the case and without expressing any opinion on
merits and as the period under Notification is already expired, both
these petitions are disposed of. Rule is discharged in each of
petition. Ad-interim relief, if any, stands vacated forthwith. No
costs.
[M.R.SHAH,J]
*dipti
Top