Gujarat High Court High Court

G.A vs New on 8 July, 2010

Gujarat High Court
G.A vs New on 8 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7686/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7686 of 1993
 

With


 

SPECIAL
CIVIL APPLICATION No. 9947 of 1996
 

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

G.A.

JOSHI, PRESIDENT,GUJARAT KAMDAR RAHAT SANGH – Petitioner(s)

Versus

NEW
SHORROCK MILLS LTD. – Respondent(s)

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

Appearance :

MR
RD RAVAL for Petitioner(s) : 1,
MR KUNANA NAIK for M/S TRIVEDI &
GUPTA for Respondent(s) :
1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 08/07/2010

ORAL
COMMON ORDER

The
learned counsel for the respective parties state that the parties are
entering into settlement and the said procedure for settlement will
be completed within a short period. Thus, in view of the statement
made by the learned counsel for the respective parties, the
grievances of the petitioner will now not survive. Hence the
petitions stand disposed of. Rule is discharged. Interim relief if
any, stands vacated. It is, however, observed that if no settlement
is arrived at between the parties, liberty is granted to the either
side to revive these petitions.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top