Gujarat High Court Case Information System
Print
SCA/10401/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10401 of 2008
=========================================================
GOLDEN
THEATRES - Petitioner(s)
Versus
MOHAMMAD
SIDDIK KASAMBHAI KURESHI - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY A MEHTA for
Petitioner(s) : 1,MR MP SHAH for Petitioner(s) : 1,
MR AJ YAGNIK
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/09/2008
ORAL
ORDER
It
is informed that the workman ? respondent has also challenged the
same award dated 10.01.2008 in Reference (LCA) No.1200 of 1999 by way
of writ petition i.e. Special Civil Application No.8929 of 2008. The
petitioner has challenged the direction regarding reinstatement. The
petitioner has approached this Court only on the ground that there is
material suppression by the workman and the case made out by the
workman before the Labour Court was contrary to the claim raised by
him before the Civil Court in HRP No.1693 and 1694 of 1998.
2. Having
regards to the submissions made by the learned advocate for the
petitioner and Mr.Nayan Parekh for Mr.A.J. Yagnik for the respondent.
RULE.
3. By
way of interim relief, the implementation and operation of the
impugned award is stayed on condition that the petitioner shall
comply with Section 17-B of the Industrial Disputes Act,1947.
[K. M. THAKER, J.]
bddave.
Top