Gujarat High Court High Court

Gujarat vs Kansai on 12 May, 2011

Gujarat High Court
Gujarat vs Kansai on 12 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5809/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5809 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 571 of 2009
 

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

 

GUJARAT
MAZDOOR SABHA - Petitioner(s)
 

Versus
 

KANSAI
NEROLAC PAINTS LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RP MANKAD FOR MR MUKUL SINHA
for
Petitioner(s) : 1, 
MR KM PATEL, SR. ADVOCATE WITH MR VARUN K PATEL
for Respondent(s) : 1, 
MR TR MISHRA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/05/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

This
application is preferred by applicant with a prayer to extend time
for further period of six month for completion of Reference (IT)
No.132 of 2007 pending before Industrial Tribunal, Ahmedabad.

Considering
averments made in this application and also considering earlier order
passed by this Court, prayer made in para 9(a) is granted and further
period for completion of Reference (IT) No.132 of 2007 pending before
Industrial Tribunal, Ahmedabad is hereby extended.

Therefore,
it is directed to Industrial Tribunal, Ahmedabad, where Reference
(IT) No.132 of 2007 is pending, to decide reference as early as
possible within a period of six months from today.

Let
both parties may cooperate hearing before Industrial Tribunal,
Ahmedabad, where, Reference is pending.

Accordingly,
present application is disposed of.

[H.K.

RATHOD, J.]

#Dave

   

Top