Gujarat High Court
Laxmanbhai vs O.L on 21 July, 2008
Gujarat High Court Case Information System
Print
COMA/40820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 408 of 2008
In
COMPANY
PETITION No. 205 of 1996
=================================================
LAXMANBHAI
MULJIBHAI PARMAR - Applicant(s)
Versus
O.L.
OF GUJART STATE TEXTILE CORPORATION - Respondent(s)
=================================================
Appearance
:
MS TEJAL K SHAH for
Applicant(s) : 1,
MR NITIN K MEHTA for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/07/2008
ORAL
ORDER
Learned
advocate Ms.Tejal K. Shah seeks permission to implead GIDC, GSTC and
the Commissioner of Payment, Sahyog Mills Compound, Outside Raipur
Darwaja, Ahmedabad, as party respondents. Permission is granted.
2. Heard
learned advocate Ms.Tejal K. Shah for the applicant. For the
contents of the application, the same is allowed. The applicant is
granted permission to approach the Controlling Authority under the
Payment of Gratuity Act, 1972. The application is disposed of. Direct
service is permitted.
(RAVI R. TRIPATHI, J.)
karim
Top