Gujarat High Court High Court

Trimurti vs Rajkumar on 19 July, 2010

Gujarat High Court
Trimurti vs Rajkumar on 19 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/362/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 362 of 2010
 

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

TRIMURTI
NAGBHUSHAN PICHITI - Appellant(s)
 

Versus
 

RAJKUMAR
N GUPTA & 1 - Defendant(s)
 

===================================== 
Appearance
: 
MR MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1, 
NOTICE
SERVED for Defendant(s) : 1, 
MR VASANT S SHAH for Defendant(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr. Mehul S. Shah for the appellant. The learned
advocate for the appellant invited attention of the Court to some of
the glaring defects in the judgment and award. The learned advocate
for the appellant submitted that though there was a pay-slip on
record stating the salary of Rs.6,686/-, the Tribunal, for no valid
reason, considered the income to be Rs.6,000/- per month.

1.1 The
Tribunal refused to take into consideration any prospective income
and on the other hand, took into consideration 08 as a multiplier.

2.0 The
matter requires consideration. Admit.

2.1 The
Registry is directed to place the papers of this matter before
the Mediation Center on 10th August 2010. The respondent
no. 2 to depute a responsible Officer with an Authority Letter to the
effect that he is authorized by the company to negotiate in the
matter. Future schedule is to be fixed by the Mediation Center.

[
Ravi R. Tripathi, J. ]

hiren

   

Top