Gujarat High Court
Amritkumar vs Mansukhlal on 3 August, 2010
Gujarat High Court Case Information System
Print
SCA/12058/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12058 of
1993
=========================================
AMRITKUMAR
BHABUTMAL SANGHVI - Petitioner(s)
Versus
MANSUKHLAL
NARANDAS KOTHARI - Respondent(s)
=========================================
Appearance :
MR
AK CLERK for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/08/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has prayed to quash and set
aside the order dated 12.11.1992 passed by the Labour Court in
Recovery Application No. 273 of 1986 wherein the petitioner was
directed to pay an amount of Rs.9750/- to the respondent within a
period of one month.
2.0 Having
perused the materials produced on record, it transpires that by
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged with no order as to costs. Interim relief if any, stands
vacated. Liberty to revive in case of difficulty.
(K.S.JHAVERI,
J.)
niru*
Top