Gujarat High Court High Court

Nagarsinh vs Manager on 29 April, 2010

Gujarat High Court
Nagarsinh vs Manager on 29 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3095/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3095 of 2010
 

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

 

NAGARSINH
BHOORSING - Petitioner(s)
 

Versus
 

MANAGER
& 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
HINA DESAI for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1, 
MR JS
YADAV FOR  Respondent(s) : 4 
MR MG NAGARKAR for Respondent(s) : 2
- 3, 5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/04/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Ms.Hina Desai for petitioner, learned advocate
Mr.J.S.Yadav for respondent No.4 and learned advocate Mr.M.G.Nagarkar
for respondent Nos.2, 3 and 5.

2. Rule
remained unserved for respondent No.1 because said Mill is not found
at given address.

3. Learned
advocate Ms.Hina Desai submitted that T. Application which was filed
by petitioner wherein the Labour Court has granted 40% back wages
from date of termination till Mill has been closed. This order passed
by Labour Court, Ahmedabad has been challenged by GIDC / GSTC (LC).
The Industrial Court has dismissed both appeals by an order dated
27.11.2009. Thereafter, there is no further challenge by respondent

– GIDC / GSTC (LC) as well as respondent No.4 Official
Liquidator. Therefore, both have to decide as to whether they want to
challenge the order passed by Labour Court / Industrial Court.

4. For
that purpose, the matter is adjourned to 10.5.2010.

(H.K.RATHOD,J.)

(vipul)

   

Top