Gujarat High Court Case Information System
Print
MCA/643/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 643 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2652 of 2009
To
MISC.CIVIL
APPLICATION No. 646 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2653 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SURESHBHAI
K PATEL & 1 - Opponent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Applicant(s) : 1,
MRS SANGEETA N PAHWA for Opponent(s) : 1,
None
for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/07/2010
COMMON
ORAL ORDER
It
has been jointly submitted by the learned advocate for the applicant
– State and the opponent No. 1 – petitioner workman that the
establishment of the the opponent No. 2-Company is not operating in
the State of Gujarat and does not have its establishment in the State
of Gujarat i.e. within the territorial jurisdiction of the applicant
authority and it is now situate in State of West Bengal.
In
that view of the matter necessary changes and rectification shall
have to be carried out in the Recovery Certificate issued by the
labour Court. On behalf of the applicant – State and
opponent-original petitioner workman it has been submitted that the
parties to the proceedings will take necessary steps for getting
necessary changes and rectifications made in the Recovery
Certificate.
In
view of this, noting survive in the matters as on date. Disposing of
these applications will not come in the way of the workman to have
remedy for enforcing the certificate that may be issued hereafter or
after its appropriate rectification.
With
the above directions and clarifications the applications are dispose
of.
(K.M.THAKER,J.)
Suresh*
Top