Gujarat High Court Case Information System
Print
SCA/1917/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1917 of 2011
=========================================================
P
N N INTERNATIONAL - Petitioner(s)
Versus
PREMKUMAR
CHOTALA & 24 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
25.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/05/2011
ORAL
ORDER
1. Considering
the fact that 25 workmen are involved and each of them had preferred
separate/individual reference cases, it would be necessary for the
petitioner to file separate petition in respect of each of the
workmen.
2. Mr.Gandhi,
learned advocate for the petitioner, has submitted that though
individual reference cases were filed before the Trial Court, the
parties to the proceedings and the cause for the petition and the
impugned orders are common and that therefore, the petitioner may be
permitted to file single page petition, while permitting the
petitioner to rely on the record of Special Civil Application No.1917
of 2011. The request is accepted. Permission to file one page
petition in respect of other 24 workmen is granted. Present petition
will be treated as petition against the respondent no.l-Premkumar
Chotala.
3. Having
heard Mr.Gandhi, learned advocate for the petitioner and having
regard to the contention that the petitioner is aggrieved by the
order passed by the Trial Court in respect of award, on the condition
that the petitioner will deposit, as a non-refundable/non-adjustable
amount a sum of Rs.10,000/- towards cost, the Registry is directed to
issue Notice returnable on 30th June, 2011. Notice
to be issued after the amount is deposited. Direct service is
permitted.
(K.M.
Thaker, J.)
rakesh/
Top