Gujarat High Court
Chief vs Kanji on 8 August, 2011
Gujarat High Court Case Information System
Print
CA/8544/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8544 of 2011
In
LETTERS
PATENT APPEAL No. 1209 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8082 of 2011
=========================================================
CHIEF
EXECUTIVE (AUTHORITY) - Petitioner(s)
Versus
KANJI
LAXMAN CHAUHAN - Respondent(s)
=========================================================
Appearance
:
MR
NIKHILESH J SHAH for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 08/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
Mr. N. J. Shah, learned counsel for the appellant.
Prima
facie, it appears that section
2(oo) (bb) of the Industrial Disputes Act, 1947 is applicable to the
facts of the case.
Until
further orders of the Court, the effect
and operation of order of learned Single Judge dated 4th
July, 2011 passed in Special Civil Application No.8082 of 2011 as
well as award of the lower Court dtd. 25th
May, 2010 passed in Reference (LCG) No.1 of 2007 shall remain stayed.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
Amit
Top