Gujarat High Court
Employee vs Gurdeepsingh on 8 August, 2008
Gujarat High Court Case Information System
Print
CA/1108/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1108 of 2008
In
FIRST
APPEAL No. 343 of 2008
=========================================================
EMPLOYEE
STATE INSURANCE CORPORATION - Petitioner(s)
Versus
GURDEEPSINGH
J. SAMI - Respondent(s)
=========================================================
Appearance
:
MR
SACHIN D VASAVADA for
Petitioner(s) : 1,
MR DIPAK R DAVE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 08/08/2008
ORAL
ORDER
Heard.
In
view of the facts and circumstances of the case, the reliefs prayed
for in this application cannot be granted, as it would amount to
allowing the appeal at this stage. Hence, the application is
rejected.
[K.S.
JHAVERI, J.]
/phalguni/
Top