Gujarat High Court High Court

Una vs Rambhai on 9 September, 2010

Gujarat High Court
Una vs Rambhai on 9 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10817/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10817 of 2010
 

 
======================================


 

UNA
NAGARPALIKA - Petitioner
 

Versus
 

RAMBHAI
BHIMABHAI SOLANKI & 16 - Respondents
 

======================================
Appearance : 
MR
MURALI N DEVNANI for the Petitioner. 
None for Respondent(s) : 1 -
17. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/09/2010 

 

ORAL
ORDER

1. Mr.Murali
Devnani, learned advocate appearing on behalf of the petitioner has
heavily relied upon the decision of learned Single Judge of this
Court dated 05/08/1998 rendered in Special Civil Application No.5639
of 1998 by submitting that on apprehended action proceeding under
Section 33-A of the Industrial Disputes Act, could not be
maintainable and, therefore, in such a proceeding, the Tribunal has
materially erred in granting interim injunction. Though there is a
delay in preferring the petition, the same can be compensated by
awarding some cost, which shall be considered hereinafter.

2. Notice
for final disposal returnable on 27/09/2010. To be placed in the
first board.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top