Gujarat High Court Case Information System
Print
SCA/14535/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14535 of 2005
==============================================================
JYOTI
LTD & 1 - Petitioner(s)
Versus
LABOUR
COMMISSIONER & 1 - Respondent(s)
==============================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Petitioner No(s).: 1,2.
MR
HD DAVE ASST GOVERNMENT PLEADER for
Respondent No(s).:
1,2.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/08/2005
ORAL
ORDER
. In
response to the service of advance copy of the present Special Civil
Application at the instance of this Court, Shri H.D.Dave, learned
AGP appears on behalf of the respondents and has submitted on
instructions that there is some mistake in passing the impugned order
and impugned order is being withdrawn and fresh order will be passed
in accordance with law and on merits after fresh conciliation
proceedings. In that view of the matter, nothing further is required
to be done by this Court in the present Special Civil Application,
hence, the present Special Civil Application is disposed of
accordingly.
[
M.R.Shah, J. ]
=kailash=
Top