by Legal India Admin | 9 Comments on Welcome to Legal India’s Free Judgements Portal
Welcome to Legal India’s Free Judgements Portal
SATYAVIR SINGH
Service matter
K.Paripurna
Respected sir, I request you to send me the judgements about paying less gratuity to their employees. Is it correct or ( paying less gratuity) is it a right to get full gratuity which is liable to her. Please mail me the judgements of such cases. I was working in a reputed school and retired after 35years of service. But they paid less than what I should get. So I filed the case in labour court. Judgement was reserved on 21st October ,2014. But till today judgement was not pronounced. Will I get justice or not also I am not aware of it. After requesting for early judgement judge is not responding. Now what should I do? Where should I go? To whom should I approach? I donot know. Please help me in this regard please please sir. Thank you .
LAKSHMAN YADAV
Hi sir please help me one person is doing a illegal work for passport he was take a 1600Rs. and then demond the some money …please please help me sir
yogendrasinh
In case of a land when a principal is giving power of attorney to agent to sell his land of which he is an absolute owner at the time of giving the power of attorney but after several months if he is assigning his right of the land to his son under the family partition,then what would be the effect of the power of attorney given to his agent to sell the property since the principal has given away his rights in favour of his son.pl explain in details and if possible suggest supreme court judgements to support it.
Dr.J C Vashista
The POA beocmes redendant and cannot be used.
RAMA MOHAN RAO
I have property of both movable/immovable of my own earned can be bequeathed to any body except wife [ even after wife alive]
JITENDRRA KUMAR MOHAPATRA
Please help me and suggest any Supreme court decision on Order-VII,rule-3 of CPC
INDERPAL SINGH
Dear Friends,
Please update me case laws relating to Non Payment and Breach of Contract/Tender by PSU Units and remedies available on priority and promptly.
Regards
IPS
Mr WordPress
Hi, this is a comment.
To delete a comment, just log in and view the post's comments. There you will have the option to edit or delete them.