Gujarat High Court Case Information System
Print
SCA/28275/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 28275 of 2007
With
SPECIAL
CIVIL APPLICATION No. 29729 of 2007
======================================
SENDHABHAI
PARMABHAI CHAUHAN - Petitioner
Versus
AHMEDABAD
ELECTRICITY CO. LTD. (TORRENT POWER LIMITED) - Respondent
======================================
Appearance :
MR
HL RAVAL for Petitioner(s) : 1,MR SIDDHARTH H DAVE for Petitioner(s)
: 1,
MR DEVANG NANAVATI for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/10/2010
ORAL
ORDER
1. These
matters were heard in part and for substantial time and even the
arguments on behalf of the petitioner – workman came to be
concluded and the substantial arguments on behalf of the respondent –
Management were made. At that stage, it was requested to adjourn the
matter so as to enable the learned advocates appearing on behalf of
the respective parties to settle the matter amicably between the
parties. It is reported that appropriate decision making
Authority is out of country and, therefore, the talks are not
materalised. Tomorrow, Mr.S.I.Nanavati, learned Senior Counsel
appearing on behalf of the Management has some difficulty. Hence, the
matter is required to be adjourned beyond vacation.
2. At
this stage, learned advocates appearing on behalf of the respective
parties have requested to treat these matters as part-heard as the
matters are substantially heard by this Court. It will be open for
the learned advocates appearing on behalf of the respective parties
to submit an appropriate application before the Hon’ble the Chief
Justice for obtaining necessary order to treat these matters as
part-heard.
S.O.
to 26th November,2010.
[M.R.SHAH,J]
*dipti
Top