Gujarat High Court Case Information System
Print
SCA/7535/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7535 of 2006
=========================================================
M
H MILLS AND INDUSTRIES LTD. - Petitioner(s)
Versus
GUNVANTRAI
MANEKLAL VICHHI - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 10/04/2006
ORAL
ORDER
M.H.Mills
and Industries Limited, petitioner has filed this petition under
Article 226 of the Constitution of India
challenging the judgment and order dated
20.5.2005 passed by the Industrial Court, Ahmedabad, in Appeal (IC)
No.100 of 2003.
Heard
Mr.Keyur Gandhi, learned advocate for the
petitioner. He stated that by the impugned order the appeal of the
company has been rejected and further directed cost of the
application be also given to the respondent. It has been stated that
earlier the Labour Court has already directed reinstatement with 75%
backwages of Unit No.2 of the respondent, though Unit
No.2 has already been closed down by the petitioner in this behalf.
It has been submitted that the Industrial Court has not considered
the evidence produced by the company that Unit No.2 is already closed
and therefore there is no question of granting reinstatement to the
petitioner in this behalf.
Hence,
Notice returnable on 24.4.2006. D.S., permitted.
(
K.M. Mehta, J. )
syed/
Top