Gujarat High Court Case Information System
Print
SCA/15457/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15457 of 2006
=========================================================
TRANSPORT
CORPORATION OF INDIALTD - Petitioner(s)
Versus
EMPLOYEES
STATE INSURANCE CORP & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MC BHATT for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 29/08/2006
ORAL
ORDER
1. Before
the matter could be heard on merits, on a consensus arrived at
between the parties, the matter is disposed of with the following
directions:
(a) The
petitioner to make a representation to respondent No.1 Corporation
within four weeks from today.
(b) Respondent
No.1 Corporation on receipt of the representation from the petitioner
shall grant necessary permission to produce relevant documents in
support of the representation, if not already accompanied to the
representation.
(c
) Respondent No.1 Corporation shall also grant personal hearing to
the petitioner and decide the matter as expeditiously as possible.
(d) Respondent
No.1 Corporation shall pass fresh order and communicate the same to
the petitioner by Registered Post A.D. letter.
At
the request of the learned advocate for the petitioner, it is
clarified that it will be open for the petitioner to take recourse to
the remedy available to him under the law in case the order is
against the petitioner.
2. The
petition is disposed of with the aforesaid directions. Notice is
discharged.
(RAVI
R. TRIPATHI, J.)
omkar
Top