Gujarat High Court
Ahmedabad vs Laxmanbhai on 3 July, 2008
Gujarat High Court Case Information System
Print
SCA/236/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 236 of 2008
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
LAXMANBHAI
KHODABHAI ZALA - Respondent(s)
=========================================================
Appearance
:
MR
SATYAM Y CHHAYA for
Petitioner(s) : 1,
MR
BIREN A VAISHNAV for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/07/2008
ORAL
ORDER
Learned
Advocate Mr. Biren Vaishnav for the respondent submits that the
petitioner has paid last drawn wages to the respondent workman with
effect from 12th May, 2006 to 31st March, 2008.
Therefore, petitioner is directed to pay the last drawn wages from
April, 2008 continuously till the matter is finally decided by this
Court. Accordingly, matter is adjourned to 11th July,
2008.
(H.K.
Rathod,J.)
Vyas
Top