Gujarat High Court High Court

Mohmad vs Salim on 5 March, 2010

Gujarat High Court
Mohmad vs Salim on 5 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/660/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 660 of 2010
 

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

 

MOHMAD
ISTIYAK & 1 - Petitioner(s)
 

Versus
 

SALIM
SILK MILLS & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1 - 2. 
NOTICE NOT RECD BACK for Respondent(s) : 1
 
MR AL SHRMA AGP  for Respondent(s) : 2,3 AND
4 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
 
ORAL
ORDER

Learned
AGP Mr.A.L.Sharma for respondent Nos.2, 3 and 4 submitted that
employer has been contacted by concerned officer, however, as his
relative is hospitalized at Bombay, the employer is not able to make
the payment immediately. However, the employer has made assurance
that after some time, the payment will be made to concerned workman
and therefore, some time may be granted.

Accordingly,
the matter is adjourned to 22.3.2010.

(H.K.RATHOD,J.)

(vipul)

   

Top