Gujarat High Court High Court

Havmor vs Manoj on 14 November, 2011

Gujarat High Court
Havmor vs Manoj on 14 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/143/8308	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14383 of 2008
 

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

 

HAVMOR
ICE CREAM LTD - Petitioner(s)
 

Versus
 

MANOJ
ATMARAM SOLANKI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.VARUN
K.PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/12/2008 

 

 
 
ORAL
ORDER

RULE.

NOTICE as to interim-relief returnable on 27/01/2009.

In
the meantime and till the returnable date, the award impugned shall
remain stayed. It would be open for the respondent-workman to file
appropriate proceedings for receiving wages under Section 17 ? B of
the I.D. Act.

(S.R.BRAHMBHATT,
J.)

sompura

   

Top