Gujarat High Court Case Information System
Print
SCA/10083/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10083 of 2010
=========================================
GUJARAT
INDUSTRIES POWER COMPANY LTD & 1 - Petitioner(s)
Versus
SANJAYBHAI
MOOLCHANDBHAI MODI, C/O RAJYA GENERAL KAMDAL & 1 - Respondent(s)
=========================================
Appearance :
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2.
RULE SERVED BY DS for Respondent(s) : 1 -
2.
MR MS MANSURI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/10/2010
ORAL
ORDER
Having
heard the learned advocates appearing on behalf of the respective
parties and considering the earlier order passed by this Court
staying the impugned award of the Labour Court, subject to compliance
of the provisions of Section 17B of the Industrial Disputes Act,
ad-interim order passed by this Court is directed to be continued as
interim relief till final disposal of the main petition. It will be
open for the respondents to submit an appropriate application for
getting the benefit under Section 17B of the Industrial Disputes Act,
which shall be considered in accordance with law on its own merits.
(M.R.
SHAH, J.)
siji
Top