Gujarat High Court High Court

Employees vs Mathurbhai on 3 May, 2011

Gujarat High Court
Employees vs Mathurbhai on 3 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5409/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5409 of 2011
 

In


 

FIRST
APPEAL No. 186 of 2011
 

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

 

EMPLOYEES
STATE INSURANCE CORP - Petitioner(s)
 

Versus
 

MATHURBHAI
MADHUSINH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1, 
MR PRABHAKAR UPADYAY for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 03/05/2011 

 

ORAL
ORDER

Learned
advocate Mr.Prabhakar Upadyay for the respondent has no objection, if
the present application is granted.

Accordingly,
the application is allowed and prayer in terms of paragraph 3(B) is
granted.

(BELA
TRIVEDI, J.)

Hitesh

   

Top