Gujarat High Court High Court

=========================================Appearance vs Ms Monali Bhatt on 29 November, 2010

Gujarat High Court
=========================================Appearance vs Ms Monali Bhatt on 29 November, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9119/2000	 2/ 2	JUDGMENT 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9119 of 2000
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE K.A.PUJ
 
=========================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

PRITAMDAS
VISHANDAS TRILOKANI AND ANOTHER
 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

=========================================Appearance
: 
MS SEJAL K
MANDAVIA for
the Petitioners  
MS MONALI BHATT, ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
MR MURNI DEVNANANI, for Respondent(s) :
3, 
RULE SERVED for Respondent(s) : 4 - 5, 7,11 - 13. 
MR PH
PATHAK for Respondent(s) : 6,8 -
10. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 29/11/2010 

 

ORAL
JUDGMENT

1. The
petitioners have filed this petition under Articles 226 and 227 of
the Constitution of India praying for quashing and setting aside
impugned judgment and award passed by the Labour Court, Junagadh in
Reference Case Nos. 193/1999, 194/1999, 211/1999, 212/1999 and
213/1999 dated 26.4.2000. The petitioners have also prayed for the
direction to respondent No.2 to remove the President and Vice
President of the Municipal Borough from their posts under Section 37
of the Gujarat Municipalities Act and to take action against the
President and Vice President for making wrong compromises.

2. This
Court has passed an order on 5.7.2001, wherein it is observed that
the term of the Municipality has already come to an end by efflux of
time on 24.1.2001 and hence prayer (C) has become infructuous. So far
as prayer (B) is concerned, the Municipality has also challenged the
impugned award before this Court and this Court vide its order dated
13.12.2005 passed in Special Civil Application No.1049 of 2002 and
other cognate matters quashed and set aside the impugned award.

3. Mr.

Murli N. Devnani, learned advocate appearing for the respondent
No.3-Bantwa Nagar Palika, has submitted that in view of the said
decision, the present petition no longer survives and it has become
infructuous.

4. In the
above view of the matter, prayer (B), which only survives, has become
infructuous as the impugned award has already been quashed and set
aside. The petition is accordingly disposed of. Rule is discharged
without any order as to costs.

(K.A.

PUJ, J.)

omkar

   

Top