Gujarat High Court High Court

Sonal vs Apex on 11 October, 2011

Gujarat High Court
Sonal vs Apex on 11 October, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8334/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8334 of 2011
 

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


 

SONAL
SUDHAKAR VORA - Petitioner(s)
 

Versus
 

APEX
ELECTRICALS LTD - Respondent(s)
 

=========================================================
Appearance : 
MR.MRUDUL
M BAROT for
Petitioner(s) : 1, 
MR HARSHAD J SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
 
ORAL
ORDER

1. Learned
Advocate for the petitioner seeks permission to amend the prayer
clause. Permission is granted.

2. Learned
Advocate for the parties to take instruction with regard to the
amount which can be awarded by way of ‘lump sum compensation’ in lieu
of ‘reinstatement’. Adjourned to 14/10/2011.

(RAVI
R TRIPATHI, J.)

sompura

   

Top