Gujarat High Court High Court

Shri vs Assistant on 4 May, 2010

Gujarat High Court
Shri vs Assistant on 4 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/729/2010	 2/ 2	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


MISC.CIVIL
APPLICATION No. 729 of 2010
 


In


 


SPECIAL
CIVIL APPLICATION No. 613 of 2010
 


 


 


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


SHRI
VIDHYUT KAMDAR SANGH - Applicant(s)
 


Versus
 


ASSISTANT
COMMISSIONER OF LABOUR & CONCILIATION OFFICER & 2 -
Opponent(s)
 

====================================== 
Appearance
: 
MR
TR MISHRA for Applicant(s) : 1, 
MS CM SHAH, ADDL.GOVERNMENT
PLEADER for Opponent(s) : 1, 
None for Opponent(s) : 2 -
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/05/2010 

 

 
 


 


ORAL
ORDER

Looking
to the averments made in paragraph 8 of the affidavit filed by Shri
R.V. Gakhar, Assistant Commissioner of Labour, respondent No.1, the
grievance of the applicant, at this stage, would not survive. The
application is disposed of. However, the liberty is granted to the
applicant to make application in case of difficulty. It is expected
that the concerned officer should bear in mind that the matter is
already quite delayed. Hence, affordable delay shall not occur
bearing in mind the original date of Strike Notice. The proceedings
shall be taken expeditiously and be over as soon as possible.

With
this observation, the application stands disposed of.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top