Gujarat High Court
=================================================Appearance vs None For on 25 August, 2010
Gujarat High Court Case Information System
Print
FA/1512/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1512 of 2005
=================================================
DAYA
JIVA RAVAL,HUSBAND OF DECD.
Versus
HARUN
MUSA MEMAN
=================================================Appearance
:
MR NIRAV C THAKKAR for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
None for
Defendant(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 27/09/2005
ORAL
ORDER
Heard
learned advocate Mr.N.C.Thakkar for the appellants.
The
following substantial questions of law has arisen in this appeal
for decision.
?SWhether
deceased Lakhiben Dahyabhai was workman within the scope of Section
2(n) of the Workmen’s Compensation Act, 1923 and that whether the
opponents were liable to pay compensation to the applicant as
principle employer within the meaning and scope of Workmen’s
Compensation Act, 1923??
ADMIT.
[J.
R. VORA,J.]
vijay
Top