Gujarat High Court
Sugarwala vs Ansuyaben on 17 September, 2008
Gujarat High Court Case Information System
Print
SCA/23468/2007 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23468 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
SUGARWALA
FLOOR AND OIL - Petitioner
Versus
ANSUYABEN
KANJIBHAI - Respondent
=========================================================
Appearance :
PS
GOGIA for Petitioner : 1,
RULE SERVED for
Respondent : 1,
MR KISHOR M PAUL for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/09/2008
ORAL
JUDGMENT
Heard
learned counsel for the parties.
Learned
counsel for respective parties have jointly requested for disposing
of the matter in terms of the settlement arrived at between the
parties. The consent terms dated 17.9.2008 signed by respective
counsel have been prepared and passed up. The same is taken on
record.
In
view of the consent terms produced by counsel for the parties, the
Award passed by the Labour Court impugned in this petition deserves
to be modified in terms of the consent terms. The petition is
disposed of accordingly. Rule is discharged. Interim relief stands
vacated forthwith. There shall be no order as to costs.
(S.R.BRAHMBHATT,
J.)
pallav
Top