Gujarat High Court High Court

Natvarlal vs Gujarat on 18 August, 2010

Gujarat High Court
Natvarlal vs Gujarat on 18 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/6216/2004	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6216 of 2004
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE AKIL KURESHI
 
 
==============================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

NATVARLAL
ATMARAM PATEL - Petitioner(s)
 

Versus
 

GUJARAT
STATE CO-OP COTTON FEDERATION LTD - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
AK CLERK for
Petitioner(s) : 1, 
MR AY KOGJE for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/10/2005 

 

 
 
ORAL
JUDGMENT

1. It
is jointly stated by the learned advocates appearing for the parties
that the issues arising in the present petition having been settled
between the petitioner and the respondent. The petitioner has filed
the present petition claiming certain monetary benefits challenging
the order passed by the Labour Court in recovery proceedings.

2. Towards
the said claims as a full and final settlement the respondent has
agreed to pay a sum of Rs. 70,000/- to the petitioner which the
petitioner agrees to accept as a full and final settlement of his
claim arising under the petition. Respondent agrees to pay a sum of
Rs. 25,000/- on or before 14/11/2005, a sum of Rs. 20,000/- on
21/11/2005 and sum of Rs. 25,000/- on or before 30th
December, 2005. Upon this assurance to the Court, the petitioner
seeks permission to withdraw the petition. Managing Director of the
respondent company shall file an undertaking to this Court within a
period of one week that the above mentioned payments will be made
within the prescribed time. Learned advocate Shri Clerk submitted
that the claim of the petitioner for interest on the delayed deposit
of the provident fund amount is not being given up. Learned advocate
Ms. Sneha Jani for learned advocate Mr.Kogje submitted that this
claim is not part of the present petition and the respondent reserves
liberty to raise all contentions in this regard. In view of the above
development, learned advocate for the petitioner seeks permission to
withdraw the petition. Permission granted. Petition stands disposed
of as withdrawn. Rule discharged. No order as to costs.

(Akil
Kureshi, J.)

smita/

   

Top