Gujarat High Court
New vs Panchiben on 8 February, 2011
Gujarat High Court Case Information System
Print
FA/4423/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4423 of 2007
=========================================================
NEW
INDIA ASSURANCE CO. LTD. - Appellant(s)
Versus
PANCHIBEN
D. MAKWANA & 1 - Defendant(s)
=========================================================
Appearance
:
MR
KV GADHIA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 31/08/2007
ORAL
ORDER
The
New India Assurance Company Limited, appellant ? original opponent
No.2, has filed this appeal against the judgment and award dated
25.4.2007 passed by the Workmen Compensation Commissioner, Labour
Court, Kutch. The Labour Court awarded Rs.4,33,820/- and interest of
12% and 50% penalty to the Insurance Company.
In
view of the same, the appeal is ADMITTED.
(
K.M. Mehta, J. )
syed/
Top