Gujarat High Court
Atul vs Sumanbhai on 14 July, 2011
Gujarat High Court Case Information System
Print
SCA/6198/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6198 of 2002
=================================================
ATUL
PRODUCTS LTD. - Petitioner(s)
Versus
SUMANBHAI
MAGANBHAI PATEL - Respondent(s)
=================================================
Appearance
:
NANAVATI
ASSOCIATES for Petitioner(s) : 1,
MR BM MANGUKIYA for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 14/07/2011
ORAL
ORDER
Learned
advocate for the petitioner is present.
However,
learned advocate Mr. B.J.Patel appearing for and on behalf of learned
advocate Mr.B.M.Mangukia for the respondent has requested to adjourn
the matter on the ground of prior engagement of learned advocate
Mr.B.M.Mangukia.
It
is pointed out by learned advocate for the petitioner that disputes
between the parties are almost old by two decades and there is a
possibility of the respondent workman having attained the age of
superannuation, for which he needs to verify the record of the
company.
Matter
is adjourned to 22.7.2011.
(Ms.
Sonia Gokani, J. )
sudhir
Top