Gujarat High Court High Court

Abdulbagi vs Salimahmed on 25 March, 2011

Gujarat High Court
Abdulbagi vs Salimahmed on 25 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15674/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15674 of 2010
 

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

 

ABDULBAGI
ABDULBARI ANSARI PROP M/S KONICA ELEVATORS - Petitioner(s)
 

Versus
 

SALIMAHMED
HASIMAHMED SHAIKH - Respondent(s)
 

=========================================================
 
Appearance
: 
MRYOGENNPANDYA
for
Petitioner(s) : 1, 
MR LN MEDIPALLY for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/03/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Yogen Pandya appearing on behalf of petitioner submitted
that workman has already reported for duty and the company has
allowed him to resume the duty and at present, workman is working
with petitioner company.

Learned
advocate Mr.Medipally has raised the grievance that work is not
provided or entrusted to workman by petitioner.

Apart
from above, the matter is adjourned to 8.4.2011 so as to
verify whether the monthly wages is paid by petitioner to workman or
not.

[
H.K.RATHOD, J. ]

(vipul)

   

Top