Gujarat High Court High Court

Usha vs Kiritbhai on 15 July, 2010

Gujarat High Court
Usha vs Kiritbhai on 15 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6460/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6460 of 2010
 

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

 

USHA
EXTRUSION - Petitioner(s)
 

Versus
 

KIRITBHAI
KUBERBHAI SOLANKI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK P THAKKAR for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/07/2010
 

ORAL
ORDER

Though
served, none appears for the respondent. The ad interim relief
granted earlier on 15th June 2010 is hereby confirmed.

The
learned advocate for the petitioner has submitted that the
petitioner is ready to reinstate the respondent if he is prepared to
come. It will be open to the petitioner to inform the respondent in
that respect. If it is done so, the petitioner is not required to
pay any amount under the provision of Section 17-B of the Industrial
Disputes Act, 1947 to the respondent.

(K.S.

Jhaveri, J)

Aakar

   

Top