Gujarat High Court High Court

Bhanwarlal vs Shree on 4 March, 2010

Gujarat High Court
Bhanwarlal vs Shree on 4 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13709/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13709 of 2009
 

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

 

BHANWARLAL
KISHANLAL SHARMA - Petitioner(s)
 

Versus
 

SHREE
DIGVIJAY CEMENT CO LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRENDRA BAHETI for
Petitioner(s) : 1, 
MR PS GOGIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Virendra Baheti on behalf of petitioner,
learned advocate Mr. PS Gogia appearing on behalf of respondent.

Learned
advocate Mr. Gogia submitted that Rs. 40,000/- which has been
awarded by Labour Court has been paid to petitioner by respondent
which has been accepted without any objection. However, learned
advocate Mr. Baheti submitted that it was accepted with objection.

In
light of this submission made by both learned advocates. The
question involved in this petition would require detailed
examination. Hence, Rule. Learned advocate Mr. Gogia waives
service of notice of Rule on behalf of respondent.

(H.K.RATHOD,
J)

asma

   

Top