Gujarat High Court High Court

Dineshbhai vs Paschim on 8 September, 2011

Gujarat High Court
Dineshbhai vs Paschim on 8 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5631/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5631 of 2011
 

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

 

DINESHBHAI
PREMJIBHAI DALSANIYA - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD THROUGH CHAIRMAN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.RUSHABH
R SHAH for
Petitioner(s) : 1, 
MR MANISH K KAJI for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/09/2011 

 

ORAL
ORDER

By
order dated 30th August 2011, this Court directed the
respondent-company to produce the entire record pertaining to the
service of the petitioner-Dineshbhai Premjibhai Dalsaniya.

Learned
advocate Mr.Manish K. Kaji appearing for respondent no.1-company
states that there was some misunderstanding about the order, in the
mind of the officer concerned; therefore, though the file is ready
with the officer, the learned advocate is not able to produce it
before this Court.

The
Court is unable to appreciate the so called confusion in the mind of
the officer of the respondent-company. On account of the excuse put
forward by the officer the Court has reason to believe that the
officer wants to keep back the record, that is why the record is not
produced though directed on 30th August 2011. The learned
advocate for the respondent-company states that the concerned officer
is Mr.Rathwa, Industrial Relationship Officer.

The
officer concerned is directed to remain personally present before
this Court with the record at 11.00 AM on 9th September
2011. Adjourned to 9th September 2011.

(RAVI
R. TRIPATHI, J.)

karim

   

Top