Gujarat High Court Case Information System
Print
SCA/12913/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12913 of 2009
======================================
WELL
PACK PAPERS AND CONTAINERS LTD - Petitioner
Versus
SHANTABEN
JIVANLAL SHRIMALI - Respondent
======================================
Appearance :
MR
JIGAR M PATEL for the Petitioner.
MR DJ BHATT for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 31/08/2010
ORAL
ORDER
1. Mr.Jigar
Patel, learned advocate appearing on behalf of the petitioner has
stated at the bar that the matter is settled between the parties. He
has produced on record xerox copy of the Undertaking filed by the
respondent-workman by which respondent-workman has agreed to accept
an amount of Rs.45,000/- towards full and final settlement of her
claim under the judgement and award declared by the Labour Court,
Kalol in Reference (LCK) No.413 of 1998. He has produced on record
xerox copy of receipt with respect to payment of Rs.45,000/-, which
respondent-workman has accepted towards full and final settlement of
her claim. Xerox copy of the Undertaking filed by respondent-workman
as well as Receipt with respect to payment of Rs.45,000/- are
directed to be taken on record. In view of the above, it is requested
to dispose of the present petition accordingly.
2. The
present petition is disposed of in view of the settlement arrived at
between the parties and on payment of aforesaid amount of
Rs.45,000/-, there shall not be claim of any amount of the
respondent-workman pursuant to the judgement and award declared by
the Labour Court, Kalol in Reference (LCK) No.413 of 1998. Notice is
discharged. Interim relief, if any, stands vacated forthwith. No
costs.
[M.R.SHAH,J]
*dipti
Top