Gujarat High Court Case Information System
Print
SCA/1221/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1221 of 2010
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
BALBHADRASINH
DILUBHA VAGHELA - Respondent(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2010
ORAL
ORDER
It
is submitted by Ms.Kiran Pandey, learned advocate for the petitioner,
that the parties have arrived at an amicable settlement out of the
Court on 06th July 2010, whereby the respondent addressed
a letter to the Divisional Director of the petitioner.
In
view of aforesaid, the judgment and award dated 24th July
2009 passed by the Industrial Court,
Rajkot in Reference (I.T.) No.6 of 2005 is substituted as per terms
of the settlement. The petition stands disposed of accordingly.
Notice is discharged.
A
copy of the settlement dated 06th July 2010 signed by the
respondent along with a copy of the letter addressed by the
petitioner to its advocate is taken on record.
(K.S.
Jhaveri, J)
Aakar
Top