Gujarat High Court High Court

Brigbhushan vs Org on 18 March, 2010

Gujarat High Court
Brigbhushan vs Org on 18 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13359/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 13359 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 10677 of 2000
 

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

 

BRIGBHUSHAN
RAMKEVAL PANDE - Petitioner(s)
 

Versus
 

ORG
SYSTEMS LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS MISHRA for
Petitioner(s) : 1, 
NANAVATI ASSOCIATES for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. BS Mishra on behalf of applicant, learned
advocate Mr. Joshi for Nanavati Associates appearing on behalf of
original petitioner.

This
application is filed with a prayer to direct respondent original
petitioner to pay arrears arising out of non payment of wages as
required u/s 17 B from July 2008 onwards and to pay continuously
thereafter and uninterruptedly.

Learned
advocate Mr. Joshi appearing for original petitioner submitted that
he received one letter from petitioner Company dated 10/3/2010
addressed to workman Mr. Pandey, where it is specifically made clear
that as per order passed by this Court on 4/10/2004, bearing cheque
no. 154640 dated 7/3/2010 for Rs. 1787/- drawn on IDBI Bank for a
period of 12/3/2010 to 11/6/2010.

Learned
advocate Mr. Joshi submitted that prior period from 12/3/2010, wages
u/s 17B is paid to concern workman.

In
light of this letter, payment is made upto June, 2010 to concern
workman. The xerox copy of letter dated 10/3/2010 is taken on
record. The cheque which has been returned back by workman, is
taken on record and same has been handed over to learned advocate
Mr. Mishra appearing on behalf of applicant being cheque no. 154496
for amount of Rs. 2977/- dated 23/12/2009. The said amount covered
period from 12/7/2009 to 11/12/2009.

In
light of this observation and direction, present application is
disposed of.

(H.K.RATHOD,
J)

asma

   

Top