Gujarat High Court
Truetzschler vs Niranjanbhai on 10 October, 2011
Gujarat High Court Case Information System
Print
SCA/14781/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14781 of 2011
To
SPECIAL
CIVIL APPLICATION No. 14786 of 2011
=========================================================
TRUETZSCHLER
INDIA PVT. LTD - Petitioner(s)
Versus
NIRANJANBHAI
JAGGANATH BANSODE & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KEYUR GANDHI for NANAVATI ASSOCIATES
for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 10/10/2011
COMMON
ORAL ORDER
1. The
petitioner-company is before this Court challenging Reference (LCA)
No.110 of 2011, wherein notice is issued by the Registrar, Labour
Court, Ahmedabad.
2. In the opinion of
this Court, challenge to the Reference is premature. The
petitioner-company must proceed with the Reference with whatever
application the company is advised to file by its Legal Advisers
before the Labour Court, including that of refund of the amount
received by the labourers before 2 years under a scheme.
3. With these
observations, the petitions are not entertained.
(Ravi
R.Tripathi, J.)
*Shitole
Top