Gujarat High Court Case Information System
Print
MCA/495/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 495 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5972 of 2002
=========================================================
DEEPAK
MADHUSUDAN GANDHI - Applicant(s)
Versus
STATE
OF GUJARAT, K C BHARTI, SECRETARY & CHAIRMAN, WATER & & 2
- Opponent(s)
=========================================================
Appearance :
MR
MB GANDHI for
Applicant(s) : 1,MR CHINMAY M GANDHI for Applicant(s) : 1,
MR KP
RAVAL, AGP for Opponent(s) : 1 - 3.
NOTICE SERVED for Opponent(s)
: 1,
TANNA ASSOCIATES for Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present petition is for execution and implementation of the award
passed by the Tribunal.
In
view of the decision of this Court in the case of Kishor
Dahyabhai Solanki Vs. Nagjibhai Muljibhai Patel
reported at 2002 (2) GLH 754, there are
inbuilt mechanism under the Industrial Disputes Act for execution and
implementation of the Award passed by the Court or the Tribunal
constituted under the Industrial Disputes Act.
Hence,
the present petition is not entertained. Notice discharged.
However, it is observed that disposal of the present proceeding would
not operate as bar to any remedy available to the petitioner under
the Industrial Disputes Act, if otherwise permissible in law.
(JAYANT
PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top