Gujarat High Court Case Information System
Print
SCA/7516/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7516 of 2006
=========================================================
MADHUSINH
MOHANSINH DESAI - Petitioner(s)
Versus
GUJARAT
GLASS LTD. & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MANOJ SHRIMALI for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) :
1,
DELETED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/09/2010
ORAL
ORDER
Learned
counsel for the petitioner, Mr.Manoj Shrimali submitted that the
matter is amicably settled between the petitioner and M/s Piramal
Glass Ltd. and terms of settlement signed by both the parties are
produced on record. Same is ordered to be taken on record. Manager of
the respondent No.2, Piramal Glass Ltd. is present in Court.
According to him also, matter is settled between the parties. As per
the settlement, a cheque dated 3-9-2010 for Rs.50,000/- (Rupees Fifty
Thousand only) was issued in favour of the petitioner workman which
has been encashed by the petitioner. In view of the above, this
petition is disposed of in terms of the settlement terms. Rule is
discharged.
(M.D.SHAH,J.)
radhan
Top