Gujarat High Court
Rajendrasinh vs Gujarat on 11 March, 2010
Gujarat High Court Case Information System
Print
SCA/3138/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3138 of 2010
=========================================================
RAJENDRASINH
M CHUDASAMA - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Respondent(s)
=========================================================
Appearance
:
MS
SNEHA A JOSHI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 11/03/2010
ORAL
ORDER
Heard
learned advocate Ms.Sneha Joshi appearing on behalf of the
petitioner.
In
the present petition, the petitioner has challenged the award passed
by the Labour Court, Rajkot, in Reference (LCR) No. 30 of 2003, dated
15.9.2008. Learned advocate Ms.Joshi submitted that the very same
award is challenged by the Corporation before this Court being
Special Civil Application No. 1917 of 2009 wherein Rule is issued and
interim relief is also granted in favour of the Corporation.
Therefore, considering the above submission, Rule to be
heard with Special Civil Application No. 1917 of 2009.
(H.K.Rathod,
J.)
Sreeram.
Top