Gujarat High Court High Court

Institute vs Gujarat on 6 August, 2008

Gujarat High Court
Institute vs Gujarat on 6 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/9405/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 9405 of 2008
 

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


 

INSTITUTE
FOR PLASMA RESEARCH - Petitioner(s)
 

Versus
 

GUJARAT
AUDHYOGIK KAMDAR MAHA MANDAL & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DG SHUKLA for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 06/08/2008
 

 
 


 

ORAL
ORDER

Mr.

Shukla, learned advocate submits that some error has been committed
by the learned Labour Court in cause title of the Award as against
the order of Reference and for getting error correct, the petitioner
has moved an application before the Labour Court. He has given
undertaking that as soon as the learned Labour Court corrects the
error and supplies correct certified copy, the same will be placed on
record. In the meanwhile, the petitioner may be permitted to be
circulated for hearing subject to the undertaking.

Permission
is granted.

(K.M.THAKER,
J.)

ynvyas

   

Top