Gujarat High Court
Govindbhai vs Mother on 21 October, 2011
Gujarat High Court Case Information System
Print
CA/10160/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 10160 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13000 of 2009
=========================================================
GOVINDBHAI
POPATBHAI BHARWAD - Petitioner(s)
Versus
MOTHER
DAIRY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
P C CHAUDHARI for Petitioner(s) : 1,
NANAVATI ASSOCIATES for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/10/2011
ORAL
ORDER
1. Learned
Advocate Ms.Samta Patel for Nanavati Associates for opponents states
that the cheque is given to the learned Advocate appearing for the
applicant for the benefits flowing from Section 17-B, which is handed
over to the applicant – workman who is present in the Court.
2. At
the request of learned Advocate Ms.Samta Patel it is clarified that
this amount was not paid till today only because the parties were
trying to explore the possibility of amicable settlement.
3. With
this Civil Application is disposed of.
(RAVI
R TRIPATHI, J.)
sompura
Top