Gujarat High Court
Birla vs Jamnagar on 21 August, 2008
Gujarat High Court Case Information System
Print
SCA/10490/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10490 of 2008
=========================================================
BIRLA
VXL LIMITED - Petitioner(s)
Versus
JAMNAGAR
JILLA MAJDOOR SANGH - Respondent(s)
=========================================================
Appearance
:
MR
AK CLERK for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/08/2008
ORAL ORDER
It
appears that the matter arises from the reference regarding demand
for revision in wages. Thus, the matter is required to be placed
before the Division Bench. Office is directed to examine this aspect,
and after obtaining appropriate orders from the Hon’ble the Acting
Chief Justice, the matter to be placed as per the order of the
Hon’ble the Acting Chief Justice.
[K.M.Thaker,
J.]
kdc
Top