Gujarat High Court High Court

Group vs Gujarat on 9 July, 2010

Gujarat High Court
Group vs Gujarat on 9 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1207/2001	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1207 of 2001
 

With


 

SPECIAL
CIVIL APPLICATION No. 11353 of 2000
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD  
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

GROUP
GENERAL MANAGER (P) ONGC ANKLESHWAR PROJECT & 1 - Appellants
 

Versus
 

GUJARAT
PETROLEUM EMPLOYEES UNION & 9 - Respondents
 

=========================================================
Appearance : 
MR
RAJNI H MEHTA for
Appellants : 1 - 2. 
MR TR MISHRA for Respondent : 1, 
MR SAMIR J
DAVE for Respondents : 2 - 3. 
MR PURVISH J MALKAN for Respondent :
3, 
RULE SERVED for Respondents : 4 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
 
ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsels for the parties agreed that the Appeal as well as Special
Civil Application, both these proceedings may be withdrawn and the
order of the learned Single Judge be set aside as the dispute is now
pending before the Industrial Tribunal.

In
that view of the matter, we permit the learned counsels for the
parties to withdraw the Appeal as well as Special Civil Application.
The judgment of the learned Single Judge is set aside. Both these
proceedings now stand terminated. No observation on merits.

(BHAGWATI
PRASAD, J.)

(S.R.BRAHMBHATT,
J.)

pallav

   

Top