Gujarat High Court
Abdul vs The on 19 June, 2008
Bench: H.K.Rathod
CA/5694/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 5694 of 2008 In SPECIAL CIVIL APPLICATION No. 3132 of 2008 ========================================================= ABDUL HAFIJ YAKUBBHAI PATEL - Petitioner(s) Versus THE MANAGER, GOLDEN THEATRES - Respondent(s) ========================================================= Appearance : MR AJ YAGNIK for Petitioner(s) : 1, MS. KRUTI M SHAH for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 19/06/2008 ORAL ORDER
Present civil application is filed by the applicant workman claiming the benefit of Section 17B of the I.D.Act from original petitioner. Said application is opposed by other side Ă˝ original petitioner. Therefore, affidavit-in-reply is filed by original petitioner against present civil application. But, unfortunately, it is not on record. Present opponent shall place on record the xerox copy of the affidavit in reply before the next date of hearing. The opponent shall have to serve copy of reply to learned advocate for the applicant. S.O. to 27.6.2008.
(H.K.Rathod,J.)
(vipul)