Gujarat High Court High Court

Patel vs State on 9 August, 2011

Gujarat High Court
Patel vs State on 9 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8584/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8584 of
2011 
=========================================================

 

PATEL
ALLOY STEEL PRIVTE LTD. & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO' DY. SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN SOPARKAR, SR. ADVOCATE, MR AMAR N BHATT
for
Petitioner(s):1-2. 
MS MONALI BHATT, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) : 3 -
4. 
MR TR MISHRA for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 09/08/2011 

 

ORAL
ORDER

1. Notice
was issued on 12.07.2011, making it returnable on 01.08.2011.

2. On 01.08.2011, the
matter was adjourned to 05.08.2011 and on 05.08.2011 the matter was
again adjourned to today i.e. 09.08.2011.

Despite service of
notice, respondent Nos.1 and 2 have chose not to file any affidavit.

3. The matter requires
consideration.

4. RULE.

Learned Advocate, Mr. T.R. Mishra, waives service of rule for
respondent No.5.

5. Ad-interim-relief
granted on 12.07.2011 is CONFIRMED till final DISPOSAL
of the petition.

6. On a request made by
the learned Advocates for the parties, it is clarified that pendency
of this petition with interim relief will not preclude either the
principal employer or contractor from entering into any settlement
with the workmen/Union.

(RAVI
R.TRIPATHI,J.)

Umesh/

   

Top