Gujarat High Court Case Information System
Print
SCA/11069/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11069 of 2010
=========================================
GAFAR
I RANGREJ EMPLOYEES OF GANDEVI GRAM & 9 - Petitioner(s)
Versus
GANDEVI
MUNICIPALITY THROUGH CHIEF OFFICER - Respondent(s)
=========================================
Appearance
:
MR SUNIL C
PATEL for
Petitioner(s) : 1 - 10.
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/09/2010
ORAL
ORDER
1. By
way of this petition under Article 227 of the Constitution of India,
petitioners have prayed for an appropriate writ, direction or order
quashing and setting aside the impugned judgment and award dated
18.04.2009 passed by the Labour Court, Navsari in Reference (D)
No.2/2004, by which the Labour Court has dismissed the said reference
and rejected the prayer of the petitioners for regularization of
their services.
2. After
the matter was argued for some time, Shri Patel, learned advocate
appearing on behalf of the petitioners, under the instructions from
the petitioners, seeks permission to withdraw the present petition,
as petitioners propose to make representation to the Nagar Palika.
Without expressing any opinion with respect to entertainability
and/or maintainability of such a representation, the petitioners are
simply permitted to withdraw the present petition. Petition is,
accordingly, dismissed as withdrawn.
(M.R.
Shah, J.)
*menon
Top