Gujarat High Court High Court

Baroda vs Baroda on 14 September, 2010

Gujarat High Court
Baroda vs Baroda on 14 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5310/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5310 of 2010
 

In


 

CIVIL
APPLICATION No. 10065 of 2009
 

In
CIVIL APPLICATION - FOR ORDERS No. 2734 of 2009
 

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

BARODA
RAYON EMPLOYEES EKTA UNION THROUGH PRESIDENT - Petitioner(s)
 

Versus
 

BARODA
RAYON CORPORATION LTD & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR MA
BUKHARI for
Petitioner(s) : 1, 
M/S TRIVEDI & GUPTA for Respondent(s) : 1 -
2. 
None for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 14/09/2010 

 

ORAL
ORDER

Shri
Kunan Naik, learned advocate appearing on behalf of the respondent
has requested to adjourn the matter till Civil Application
No.5760/2010 is heard by the learned Single Judge. It is reported
that the hearing of aforesaid Civil Application is kept on
01.10.2010. Considering the above, hearing of the present Civil
Application is adjourned to 11th October
2010 on condition that respondent shall make the payment of
further one month’s salary on or before 27th September
2010. Shri Kunal Naik, learned advocate appearing on behalf of the
respondent has stated that other workmen are not paid any salary,
however, it is to be noted that what is being paid to the petitioner
is the wages under Section 17B of the Industrial Disputes Act.
Nothing is on record that whether with respect to other workmen
similar orders under Section 17B of Industrial Disputes Act are
passed or not?

(M.R.

Shah, J.)

*menon

   

Top