Gujarat High Court Case Information System
Print
SCA/9393/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9393 of 2009
=========================================================
SHREEJI
POLYPLAST & 3 - Petitioner(s)
Versus
PARMAR
GANESHBHAI MITHABHAI & 8 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 4.
MRPCCHAUDHARI for Respondent(s) : 1,
5,
NOTICE UNSERVED for Respondent(s) : 2 - 4,6 - 8,8.2.2 - 9.
None
for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/05/2010
ORAL
ORDER
Heard
learned advocate Ms.Shamta Patel for Nanavati Associates appearing
on behalf of petitioner and learned advocate Mr.P.C.Chaudhary on
behalf of respondents. Petitioner has challenged the award and order
dated 06.03.2006 in Reference (LCA) No.1835 of 1995 and order dated
12.02.2008 in Miscellaneous Application No.173 of 2006.
Today,
when the matter is taken-up for hearing, both the learned advocates
placed on record a settlement, arrived between the parties, outside
the Court. The settlement, having annexure- A , where details
are given for payment to concerned respondent-workman. Settlement
is signed by both the learned advocates as well as by the petitioner
and concerned workman. It has been taken-up on record. Accordingly,
this petition is disposed of in terms of present settlement.
It
is accordingly directed to both the parties to abide by settlement.
Learned advocate Mr.Chaudhary appearing on behalf of respondent
Nos.1, 5 and 8 in whose favour award is passed by learned Labour
Court. He submitted that in respect to rest of respondents, learned
Labour Court has not passed any award; therefore, this settlement is
covered to respondent Nos.1, 5 and 8. Accordingly it has been
recorded.
(H.K.RATHOD,
J.)
..mitesh..
Top