Gujarat High Court Case Information System
Print
SCA/4220/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4220 of 2010
=========================================================
MUNNILAL
RAMNATH JAYSWAL - Petitioner(s)
Versus
COMMISSIONER
& 2 - Respondent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/04/2010
ORAL
ORDER
Initially,
ex parte award has been set aside while condoning delay imposing
costs of Rs.7000.00 upon petitioner but that amount has not been paid
by petitioner, therefore, fresh application has been filed by
petitioner to set aside ex parte order before WC Commissioner.
Therefore, in light of this back ground, it is directed to WC
Commissioner concerned, where such application is preferred by
petitioner, to decide such application in accordance with law after
giving reasonable opportunity of hearing to respective parties. In
view of these observations and directions, this petition is disposed
of accordingly.
(H.K.
Rathod,J.)
Vyas
Top