Gujarat High Court Case Information System
Print
SCA/21884/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21884 of 2005
=========================================================
KODINAR
TALUKA CO-OPERATIVE BANKING UNION LIMITED - Petitioner(s)
Versus
PRATAPBHAI
POLABHAI BARAD - Respondent(s)
=========================================================
Appearance
:
MR
KM PATEL for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR AJ
YAGNIK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/08/2010
ORAL
ORDER
Mr.K.M.
Patel, learned Senior Counsel appearing on behalf of the petitioner
and Mr.A.J. Jagnik, learned advocate for the respondent, states that
parties have arrived at an amicable settlement and, therefore,
present petition may be disposed of in terms of the said settlement.
In
view of aforesaid, present petition stands disposed of. The judgment
and order dated 20th June 2005 passed by the Industrial
Court, Rajkot in Appeal (IC)
No.5 of 2003 and judgment and order dated 26th June 2003
passed by the Labour Court, Junagadh in BIR Application No.14 of 2000
(Old Number BIR Application No.16 of 1998, is substituted in terms of
the said settlement. Rule is made absolute accordingly. No order as
to costs.
A
copy of the said settlement arrived at between the parties is taken
on record.
(K.S.
Jhaveri, J)
Aakar
Top