Gujarat High Court High Court

Laxmi vs Mahadev on 11 July, 2008

Gujarat High Court
Laxmi vs Mahadev on 11 July, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9191/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9191 of 2008
 

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


 

LAXMI
TEXTILE - Petitioner(s)
 

Versus
 

MAHADEV
KISAN SAVANT - Respondent(s)
 

=========================================
 
Appearance : 
MR
DIPAK R DAVE for Petitioner(s) : 1, 
None for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
 
ORAL
ORDER

1. Leave
to amend.

2. Mr.

Dipak R. Dave, learned advocate for the petitioner, states that after
the order dated 5.6.2007 passed by the learned Labour Court in T.
Application No.398 of 1998, the petitioner had addressed letter dated
14.6.2007 to the respondent to resume the duty with petitioner’s
factory. He further submits that the respondent has refused to resume
his services and insisted that he would resume services only after
his terms are accepted by the petitioner, as recorded in the note
dated 20.6.2007.

3. Mr.

Dave, learned advocate referred the note dated 20.6.2007, which is
purportedly signed by the representative of the petitioner as well as
by the respondent and contains the response of the respondent as
noted herein above.

4. In
light of the order of the learned Industrial Tribunal dated
24.3.2008, letter dated 14.6.2007 and said note dated 20.6.2007,
office is directed to issue NOTICE returnable on 22.7.2008.

(K.M.THAKER,
J.)

ynvyas

   

Top