Gujarat High Court Case Information System
Print
SCA/5128/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5128 of 2005
=========================================================
SUMITRABEN
MANGALDAS MEHTA - Petitioner(s)
Versus
MANAGER,LYKA
LABS LTD - Respondent(s)
=========================================================
Appearance
:
MS
HINA DESAI for
Petitioner(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/05/2011
ORAL
ORDER
Learned
advocate Mr. Samta Patel appearing for respondent. One affidavit is
placed on record where calculation is placed by respondent and
according to that calculation, Lab has paid total amount of Rs.
2,58,311/- as per Annexure-A, Page-211 and affidavit is on
Page-219. Copy of this affidavit is received by learned advocate,
Ms. Hina Desai on behalf of petitioner.
Learned
advocate Ms. Hina Desai objecting such calculation, which is not
correct and proper as per service condition and petitioner may also
placed on record her calculation that how much amount is entitled
according to award passed by Industrial Tribunal, Vadodara.
Therefore, matter adjourned to 15.06.2011.
(H.K.RATHOD,J)
Girish
Top