Gujarat High Court
All vs C.S.Hotels on 18 February, 2010
Gujarat High Court Case Information System
Print
MCA/2979/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2979 of 2009
In
LETTERS
PATENT APPEAL No. 484 of 2008
In
SPECIAL CIVIL APPLICATION No. 22623 of 2006
=============================================
ALL
GUJARAT KAMDAR KARAMCHARI UNION - Applicant(s)
Versus
C.S.HOTELS
PVT.LTD. (HOTEL KARNAVATI) & 1 - Opponent(s)
=============================================
Appearance
:
MR TR MISHRA for Applicant(s) :
1,
None for Opponent(s) : 1 -
2.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
appears that the petition filed for direction on respondent to pay
to the workman without insisting his physical presence, but nobody
appears to state the exact position.
In
the circumstances, while we are not inclined to pass any order, allow
the workman to accept the cheque directly or through an authorised
agent, if not yet paid.
This
application stands disposed of.
(S.J.
MUKHOPADHAYA, CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top