Gujarat High Court High Court

Ficom vs Vijaykumar on 21 December, 2010

Gujarat High Court
Ficom vs Vijaykumar on 21 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16487/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16487 of 2010
 

 
===================================
 

FICOM
ORGANICS LTD NOW KNOWN AS COROMANDEL - Petitioner
 

Versus
 

VIJAYKUMAR
SUMANCHANDRA PATEL - Respondent
 

=================================== 
Appearance
: 
MR HASMUKH THAKKER for
Petitioner. 
None for
Respondent. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 24/12/2010 
ORAL ORDER

Notice
returnable on 19.01.2011.
notice as to interim relief returnable on the same date.

Ad-interim
relief in terms of paragraph 6 (B) till then, subject to payment of
wages under Section 17-B of the Industrial Disputes Act, 1947 on
filing of affidavit of non-employment.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top