Gujarat High Court Case Information System
Print
SCA/5699/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5699 of 2009
=========================================
STATE
OF GUJARAT - Petitioner(s)
Versus
GULABSINH
MANUBHA JADEJA - Respondent(s)
=========================================
Appearance
:
MR LB DABHI, ASST.GOVERNMENT
PLEADER for Petitioner(s) : 1,
MR SHAKTI S JADEJA for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/12/2009
ORAL
ORDER
1. Shri
Dabhi, learned Assistant Government Pleader, submitted that looking
to the glaring facts and inordinate delay, this matter deserves final
disposal as admission of the matter will entail requirement of
compliance with Section 17B of the Industrial Disputes Act,1947. The
fact remains to be noted that dispute was belatedly raised as per the
submission of Shri Dabhi, learned Assistant Government Pleader, it
was for 23 years and as per Shri Jadeja , learned advocate for
Caveator, it was for 17 years. Be that as it may.
2. The
Court is of the view that the matter deserves to be heard finally.
Therefore, an opportunity is afforded to learned advocate Shri Jadeja
for making submission on final hearing of the matter. At his request,
the matter is kept on 18th December, 2009.
(S. R.
Brahmbhatt, J.)
sudhir
Top