Gujarat High Court High Court

Amar vs State on 23 December, 2010

Gujarat High Court
Amar vs State on 23 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13458/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 13458 of 2010
 

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

 

AMAR
CHEMICALS MANGALBHAI I PRAJAPATI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT -[DELETED] & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HC PATEL for M/S PATEL ADVOCATES
for
Petitioner(s) : 1, 
DELETED for Respondent(s) : 1, 
MR YOGEN N
PANDYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 23/12/2010 

 

ORAL
ORDER

Leave
to amend the prayer clause by incorporating prayer regarding interim
relief against the operation, execution and implementation of the
award passed by the Labour Court.

Heard
Mr.H.C.Patel, the learned advocate appearing for the petitioner and
Mr.Yogen Pandya, the learned advocate appearing for the respondent.

Considering
the award passed by the Labour Court and the submissions made by the
learned advocates for the parties, the Court is of the view that the
matter requires admission and hence, RULE returnable on 18th
January 2011. Interim relief in terms of paragraph 8(C1) subject to
payment of wages under Section 17-B of the Industrial Disputes Act.

(K.A.Puj,
J.)

/moin

   

Top