Gujarat High Court Case Information System
Print
SCA/9226/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9226 of 2010
=========================================
SUN
PHARMACEUTICAL INDUSTRIES LTD & 1 - Petitioner(s)
Versus
JITENDRASINGH
RAMSINGH THAKORE & 1 - Respondent(s)
=========================================
Appearance :
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2.
RULE NOT RECD BACK for Respondent(s) :
1,
MR JB PARDIWALA for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/09/2010
ORAL
ORDER
Leave
to delete respondent no.2.
Heard
Shri Naik, learned advocate for M/s. Trivedi and Gupta, learned
advocate for the petitioner and Shri Sunil Mehta, learned advocate
for Shri Bhukhari, learned advocate for the respondent on interim
relief. Petition is already admitted and ad-interim relief in terms
of para 10(C) is already granted on condition of compliance of the
provisions of Section 17 B of the Industrial Disputes Act, 1947.
Under the circumstances, ad-interim relief granted earlier is
directed to be continued as interim relief till final disposal of the
petition.
(M.R.SHAH,J.)
kaushik
Top