Gujarat High Court
Ratanpur vs Chauhan on 19 February, 2010
Gujarat High Court Case Information System
Print
CA/2586/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2586 of 2009
In
LETTERS
PATENT APPEAL No. 296 of 2009
In
SPECIAL CIVIL APPLICATION No. 78 of 2009
=========================================================
RATANPUR
(K) DHUDH UTAPADAK SAHAKARI MANDALI LTD - Petitioner(s)
Versus
CHAUHAN
KESHRISINH MADHABHAI - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1,
MR NIKHIL D JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel for the applicant states that they will start paying the
workman under section 17(B) of the Industrial Disputes Act his last
drawn pay from March, 2009.
Subject
to the aforesaid payment, the stay order is confirmed.
(BHAGWATI
PRASAD, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top