Gujarat High Court High Court

Special Civil Application No. … vs Notice Served For on 30 August, 2010

Gujarat High Court
Special Civil Application No. … vs Notice Served For on 30 August, 2010
Author: H.K.Rathod,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 1502 of 1993




     For Approval and Signature:



              Hon'ble MR.JUSTICE H.K.RATHOD


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

1. Whether Reporters of Local Papers may be allowed : NO
to see the judgements?

2. To be referred to the Reporter or not? : NO

3. Whether Their Lordships wish to see the fair copy : NO
of the judgement?

4. Whether this case involves a substantial question : NO
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?

5. Whether it is to be circulated to the Civil Judge? : NO
@
ICHCHHUBHAI U PATEL
Versus
SURAT JILLA SAHAKARI DUDH UTPATAK SANGH LTD (SUMUL DAIRY

————————————————————–
Appearance:

1. Special Civil Application No. 1502 of 1993
MR PC MASTER for Petitioner No. 1
NOTICE SERVED for Respondent No. 1

————————————————————–

CORAM : MR.JUSTICE H.K.RATHOD

Date of decision: 29/06/2002

ORAL JUDGEMENT

Heard learned advocate Mr. Master for the
petitioner. Though notice has been served upon the
respondent, after the elevation of Justice P.B.
Majmudar, no one has remained present on behalf of the
respondent. In this petition, the petitioner has
challenged the award made by the labour court in
reference No. 42 of 1980 dated 29th August, 1992 wherein
the reference has been rejected by the labour court
concerned. This petition was admitted by the Court on
15th March, 1993.

Today, when the matter has been taken up for
final hearing, learned advocate Mr. Master appearing for
the petitioner has placed on record letter dated 17th
December, 2000 written by the petitioner wherein the
petitioner has addressed the said letter to Mr. Master
and has requested that he is not prepared to proceed
further with the matter as there was talk of settlement
out side the Court with the respondent directly by the
petitioner. In view of this letter dated 17th December,
2000 addressed by the petitioner to Mr. Master, learned
advocate Mr. Master has sought leave to withdraw this
petition. Leave is granted. Petition is disposed of as
withdrawn. Rule is discharged. No order as to costs.

29.6.2002. (H.K.Rathod,J.)

Vyas