Gujarat High Court Case Information System
Print
SCA/13831/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13831 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13837 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13835 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13832 of 2009
=========================================================
CEMA
ELECTRIC LIGHTING PRODUCTS INDIA PVT LTD – Petitioner(s)
Versus
BHAVIN
P PATEL & 1 – Respondent(s)
=========================================================
Appearance :
MR.VARUN
K.PATEL for Petitioner(s) : 1,
MRS SANGEETA N PAHWA for
Respondent(s) : 1,
MR KUNAL NANAVATI for NANAVATI ASSOCIATES for
Respondent :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 20/07/2010
ORAL
COMMON ORDER
Rule
returnable on 21.09.2010.
In
the meantime, the impugned awards passed by the Labour Court, are
stayed, subject to compliance of provisions of Section 17-B of the
Industrial Act. It is,however, observed that the learned counsel for
respondent no.1 has contended that the petitioner has no locus to
challenge the approval application.
[K.S.
JHAVERI, J.]
/phalguni/
Top