Gujarat High Court Case Information System
Print
SCA/592/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 592 of 2011
=================================================
KAPADWANJ
MUNICIPALITY - Petitioner
Versus
GOTABHAI
CHATURBHAI PARMAR - Respondent
=================================================
Appearance :
MR
DEEPAK P SANCHELA for Petitioner:
None for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/01/2011
ORAL
ORDER
Shri
Sanchela, learned advocate appearing for the employer petitioner
contended that the Labour Court ought not to have rejected the
application made under Rule 26 (a) & (b) of Industrial Disputes
(Gujarat) Rules for reopening, as the ex-parte order has been passed
only on 7/7/2007 and the application for reopening was made on
14/8/2007. He submits that petitioner is ready & willing to
deposit cost of Rs.5,000/-, which may be deposited before the
Registry of this Court on or before the returnable date.
Hence
notice returnable on 7/2/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top