Gujarat High Court High Court

Life vs Assistant on 7 July, 2011

Gujarat High Court
Life vs Assistant on 7 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2329/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2329 of 2011
 

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


 

LIFE
INSURANCE CORPORATION OF INDIA - Petitioner(s)
 

Versus
 

ASSISTANT
LABOUR COMMISSIONER (CENTRAL) & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
AK CLERK for
Petitioner(s) : 1, 
MS MITA S PANCHAL for Respondent(s) :
1, 
MRPCCHAUDHARI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/07/2011 

 

 
 
ORAL
ORDER

1. Learned
Advocate, Ms.Mita Panchal, for the respondent No.1 is in receipt of a
copy of communication dated 06/06/2011 from the Assistant Labour
Commissioner (Central), Vadodara to the Senior Divisional Manager,
Life Insurance Corporation of India, Vadodara. The contents of the
letter reads as under:

“Please
refer to this office show cause notice of even number dated
16.11.2010 on the subject cited above. In this regard, it is decided
that this office will not initiate any legal proceedings against you
as the matter is pending before the Hon’ble High Court of Gujarat at
Ahmedabad. This is submitted for your information.”

2. In
view of that, the grievance of the petitioner does not survive. The
petition is disposed of accordingly. Notice is discharged.
Ad-interim-relief is vacated. A xerox copy of the communication
dated 06/06/2011 is taken on record.

(RAVI
R TRIPATHI, J.)

sompura

   

Top