Gujarat High Court Case Information System
Print
SCA/7809/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7809 of 1997
=========================================================
BHIKHABHAI
ATMARAM RAWAL - Petitioner(s)
Versus
MANAGER
- Respondent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner(s) : 1,
MR DG CHAUHAN for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/08/2010
ORAL
ORDER
Heard
Mr.Pathak, learned Advocate for the petitioner and Mr.Chauhan learned
Advocate for the respondent.
With
the consent of learned Advocates appearing for the respective
parties, the order passed by the Courts below are quashed and set
aside and the matter is remanded back to the Labour Court, Mehsana
for fresh adjudication. It is made clear that this Court has not
expressed any opinion on merits of the case. The Labour Court will
allow both the parties to lead the evidence and to cross-examine the
respective witnesses. It is expected that since the matter is very
old of 1999, the Labour Court is directed to dispose of the same
within a period of one year from the date of receipt of the writ of
the Court. Rule made absolute to the aforesaid extent.
(K
S JHAVERI, J.)
sompura
Top