Gujarat High Court High Court

Chotubhai vs Thanawala on 21 June, 2011

Gujarat High Court
Chotubhai vs Thanawala on 21 June, 2011
Author: H.K.Rathod,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4796/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4796 of 2011
 

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

 

CHOTUBHAI
SOMABHAI VASAVA - Petitioner(s)
 

Versus
 

THANAWALA
INDUSTRIES & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DS VASAVADA for
Petitioner(s) : 1, 
MR DIPAK R DAVE for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
NOTICE SERVED BY DS for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.D.S.Vasavada appearing on behalf of petitioner
and Mr. Dipak R. Dave appearing on behalf of respondent no.1.

In
this petition, petitioner has challenged award passed by Labour
Court, Bharuch, in Reference (LCB) No. 152/03, Exh.46, dated
07.03.2011.

In
Special Civil Application No. 7101/11, employer has also challenged
the same award, which has been passed by Labour Court, Bharuch.
Therefore, considering submission made by learned advocates for
both parties and question raised
and involved in present petition, requires detailed examination by
this Court. Hence, Rule.

Learned
advocate Mr. Dipak R. Dave appearing in Special Civil Application
No. 4796/11 waives service of notice of Rule on behalf
respondent no.1. However, Special Civil Application No. 7101/11
being a fresh matter, therefore, rule is required to serve by
petitioner to respondent.

(H.K.

RATHOD, J.)

girish

   

Top