Gujarat High Court High Court

Karnavati vs Ajmalbhai on 28 April, 2010

Gujarat High Court
Karnavati vs Ajmalbhai on 28 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4325/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4325 of 2010
 

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

 

KARNAVATI
ALFA INTERNATIONAL LIMITED & 1 - Petitioner(s)
 

Versus
 

AJMALBHAI
RUKHADBHAI PADEWALIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/04/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Rashmin Jani appearing on behalf of petitioner
submitted that this petition is become infructuous because this
Court had passed order in SCA no. 984/2010 dated 3/2/2010, which is
quoted as under:

This
petition is preferred as the applications dated 19/1/2010 and
21/1/2010 have not been disposed of by the Payment of Wages
Authority. This Court is of the view that the Court ceased with the
matter has not decided the applications either way and the time gap
of filing application after application itself would go to show that
the Court was not given any time to decide the matter. It is expected
that the Court would decide the matter and the applications.

With
this observation the petition is dismissed as having no merits.

In
view of aforesaid order passed by this Court, according to learned
advocate Mr. Jani, this petition is become infructuous. Therefore,
same is disposed of having become infructuous.

(H.K.RATHOD,
J)

asma

   

Top