Gujarat High Court High Court

Saraswatiben vs Ahmedabad on 11 May, 2010

Gujarat High Court
Saraswatiben vs Ahmedabad on 11 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/488/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 488 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3992 of 2007
 

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


 

SARASWATIBEN
PUNAMCHAND CHAUHAN & 3 - Appellant(s)
 

Versus
 

AHMEDABAD
MUNICIPAL TRANSPORT SERVICE - Respondent(s)
 

====================================== 
Appearance
: 
MR BIREN A VAISHNAV for
Appellant(s) : 1 - 4. 
MR HS MUNSHAW for Respondent(s) :
1, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Since
the unreasonable and untenable part of the award of the Labour Court
was modified by learned Single Judge by the impugned order dated
19.01.2009 and since no reason could be made out to grant any further
relief to the appellants herein, the appeal is not entertained and
dismissed in limine.

(D.H.WAGHELA,J.) (M.D.SHAH,J.)

radhan

   

Top