Gujarat High Court High Court

Roopali vs Industrial on 16 February, 2010

Gujarat High Court
Roopali vs Industrial on 16 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13715/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13715 of 2009
 

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

 

ROOPALI
DYEING AND PRINTING WORKS THRO.IMTIYAS DEVDIWALA - Petitioner(s)
 

Versus
 

INDUSTRIAL
COURT & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRYOGENNPANDYA
for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
9. 
MR JB PARDIWALA for Respondent(s) : 1, 
MR JK PARMAR for
Respondent(s) : 3 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/02/2010 

 

 
 
ORAL
ORDER

1). In
view of the order passed in Special Civil Application No.334 of 2010
and the direction given by this court for disposing of the
application if any made against the settlement, Shri Pandya learned
advocate appearing for the petitioner under the instruction of his
client, who is present in the court seeks permission to withdraw this
petition with a view to file afresh after the proceedings that maybe
taken out by the respondent nos. 3 to 9.

2). Permission
as sought for is granted. The petition
is disposed of as withdrawn.

3). With
this order Shri Pandya’s request for issuing direction to controlling
authority under the payment of Gratuity Act as well as under the
Industrial Court for placing the amount lying with them into a fixed
deposit is accepted. Both the authorities are hereby directed to
deposit the amount lying with them in fixed deposit in any
Nationalized Bank in the name of the court for the period of three
months and the said amount will govern by the outcome of the
litigation. Notice is discharges. Direct service is permitted.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top