Gujarat High Court
Alcock vs Dilipsinh on 9 August, 2010
Gujarat High Court Case Information System
Print
SCA/9160/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9160 of 2010
=========================================================
ALCOCK
ASH DOWN GUJARAT LTD - Petitioner(s)
Versus
DILIPSINH
R PARMAR - Respondent(s)
=========================================================
Appearance :
MR
HAMESH C NAIDU for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/08/2010
ORAL
ORDER
Draft
amendment granted.
Rule.
Notice for confirmation of interim relief returnable on 13.09.2010.
In
the meantime, Ad-interim relief in terms of Para-5(C) of the petition
on condition of compliance of the provisions of Section 17B of the
Industrial Disputes Act, 1947.
[K.
S. JHAVERI, J.]
Pravin/*
Top