Gujarat High Court
M/S vs Rajesh on 3 August, 2011
Gujarat High Court Case Information System
Print
SCA/4288/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4288 of 2011
=========================================================
M/S
RAPICUT CARBIDES LTD - Petitioner(s)
Versus
RAJESH
H DALAL - Respondent(s)
=========================================================
Appearance
:
Mr.DIPAK
JOSHI FOR Mr.DIPAK R DAVE
for
Petitioner(s) : 1,
MR SK BUKHARI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/08/2011
ORAL
ORDER
Heard
learned advocate Mr.Dipak Joshi for Mr.Dipak R. Dave for the
petitioner. The learned advocate invited attention of the court to
order impugned dated 7th April 2006 passed below Exhibit
46, and award dated 19th February 2011 passed in Reference
(LCB) No.261 of 2000 by the Labour Court, Bharuch. The matter
requires consideration.
2. RULE.
NOTICE as to interim relief returnable on 17th
August 2011. Learned advocate Mr.S.K. Bukhari waives service for the
respondent. Ad interim relief in terms of para 6(B).
(RAVI
R. TRIPATHI, J.)
karim
Top