Gujarat High Court
Gunnebo vs Presiding on 14 July, 2010
Gujarat High Court Case Information System
Print
SCA/1015/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1015 of 2010
=========================================================
GUNNEBO
INDIA LTD EARLIER KNOWN AS STEELAGE & 1 - Petitioner(s)
Versus
PRESIDING
OFFICER & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
MR
NILESH M SHAH for Respondent(s) : 2,
MR MAYANK DESAI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2010
ORAL
ORDER
RULE.
There will be interim relief in terms of paragraph 9(C) on condition
that the petitioners will pay salary of the respondent on or before
10th day of every English Calendar month.
It
is hereby clarified that if the said amount of salary is not paid
for consecutive two months, it will be open to the respondent to
move for vacating interim relief.
(K.S.
Jhaveri, J)
Aakar
Top