Gujarat High Court High Court

Gujarat vs Gujarat on 24 March, 2011

Gujarat High Court
Gujarat vs Gujarat on 24 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/2620/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 26 of 2009
 

In


 

COMPANY
PETITION No. 7 of 2001
 

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

 

GUJARAT
STEEL TUBE KAMDAR SURAKSHA SAMITI - Applicant(s)
 

Versus
 

GUJARAT
STEEL TUBE LIMITED (IN LIQUIDATION) & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS BRAHMBHATT for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/02/2009 

 

 
 
ORAL
ORDER

Mr.

Brahmbhatt learned advocate for the applicant has made request for
permission to withdraw application, so that the applicant Union, on
behalf of its workers, can make detailed representation including the
details about the claim with regard to heat allowance and supporting
material to assert that while calculating amount payable to the
workmen of the Galvanize Department, at the earlier stage, said heat
allowance is not taken into account. It would open for the applicant
Union to make such representation and submit details to demonstrate
that heat allowance is not taken into account while calculating
payable amount of the worker, working in Galvanize Department.

In
view of the above request made for the applicant for withdrawal of
the petition, permission granted. Present application is Disposed of
as withdrawn with the aforesaid clarification. Direct service
is permitted.

(K.M.THAKER,J.)

Suresh*

   

Top