Gujarat High Court High Court

Resumeof vs Harjibhai on 18 July, 2008

Gujarat High Court
Resumeof vs Harjibhai on 18 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/5203/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5203 of 1998
 

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

 

RESUMEOF
GUJARAT & 1 - Petitioner(s)
 

Versus
 

HARJIBHAI
CHIKABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
D.R. CHAUHAN AGP for Petitioner(s) : 1
- 2. 
MR
PH PATHAK for
Respondent(s) : 1, 
M/S
PATEL ADVOCATES for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
ORAL
ORDER

BELOW SPEAKING TO MINUTES

1. Heard
learned AGP for the petitioners. In view of the averments made in the
speaking to minutes note, it is clarified that in Para ? 5.0 of the
order dated 18.07.2005, the word ‘confirmed’ is deleted and in its
place, the words ‘quashed and set aside’ are inserted. After the
aforesaid clarification, Para ? 5.0 of the said order shall read as
under;

?S5.0 For
the foregoing reasons, this petition is allowed. The order dtd.
06.06.1997 passed by the Labour Court, Surendranagar in Recovery
Application No. 131 of 1993 is quashed and set aside.
Rule is made absolute. No order as to costs.??

2. With
the above clarification, the speaking to minutes note stands disposed
of.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top