Gujarat High Court High Court

Bhavnagar vs Manguben on 23 August, 2011

Gujarat High Court
Bhavnagar vs Manguben on 23 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7922/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7922 of 2011
 

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

 

BHAVNAGAR
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

MANGUBEN
BABUBHAI CHAUHAN LEGAL HEIR OF BABUBHAI L CHAUHAN & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 23/08/2011 

 

ORAL
ORDER

By
order dated 20th July 2011 passed in Special Civil
Application No.8071 of 2011, that matter was ordered to be heard
along with this matter. However, taking into consideration the facts
of the case, this matter is heard separately.

2. Heard
learned advocate Mr.Munshaw for the petitioner. The petitioner is
before this Court being aggrieved by order dated 15th
January 2011 passed by the Appellate Authority under the Payment of
Gratuity Act, 1972 rejecting Appeal No.45 of 2010 on the ground of
delay. Learned advocate Mr.Munshaw invited attention of the Court
to the application filed for condonation of delay along with appeal
filed before the Appellate Authority under the Payment of Gratuity
Act. Learned advocate Mr.Munshaw invited attention of the Court to
para 2 of said application dated 17th September 2010.

3. The
matter requires consideration. RULE returnable on 12th
September 2011. Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

karim

   

Top