Gujarat High Court
Tata vs Ala on 8 July, 2010
Gujarat High Court Case Information System
Print
SCA/7075/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7075 of 2010
=========================================================
TATA
CHEMICALS LTD - Petitioner(s)
Versus
ALA
RATNA - Respondent(s)
=========================================================
Appearance
:
MR
VARUN K.PATEL for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2010
ORAL
ORDER
It
is submitted by the learned advocate for the petitioner that the
respondent has refused to accept the notice.
Hence,
issue fresh notice, returnable on 03rd
August 2010. By way of an ad interim relief, the order operation,
implementation and execution of the award Part I (on the issue of
inquiry) dated 23rd
February 2010 passed by the Labour
Court,
Jamnagar in Reference (LCJ) No.329 of 1996 as well as further
proceedings of Reference (LCJ) No.329 of 1996, are hereby stayed.
(K.S.
Jhaveri, J)
Aakar
Top