Gujarat High Court High Court

Gujarat vs G on 5 August, 2011

Gujarat High Court
Gujarat vs G on 5 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10132/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10132 of 2011
 

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

 

GUJARAT
STATE ELECTRICITY CORPORATION LIMITED - Petitioner(s)
 

Versus
 

G
E B ENGINEERS ASSOCIATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/08/2011 

 

ORAL
ORDER

On
a request made by learned advocate Mr.M.D. Pandya, papers were called
for from the Registry.

2. Heard
learned advocate for the petitioner. The matter involves similar
question as in Special Civil Applications No.9697 of 2011 and 9859 of
2011.

3. Gujarat
State Electricity Corporation Limited is before this Court aggrieved
by award and order dated 20.08.2009 passed by the Industrial
Tribunal, Nadiad in Reference (ITN) No.359 of 1998 (Old No.313 of
1992).

4. The
matter requires consideration. RULE. NOTICE
as to interim relief returnable on 23rd August 2011. Ad
interim relief in terms of para 8(B). Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

karim

   

Top