Gujarat High Court Case Information System
Print
MCA/1295/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1295 of 2011
In
MISC.CIVIL
APPLICATION No. 2043 of 2010
In
LETTERS PATENT APPEAL No. 20 of 2008
=========================================================
MEGHJIBHAI
MOHANBHAI SAGAR - Applicant(s)
Versus
B
S KOTHIA THE MANAGER - Opponent(s)
=========================================================
Appearance :
MRS
NASRIN N SHAIKH for
Applicant(s) : 1,
MR SACHIN D VASAVADA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 12/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As
such the order is already passed on 29.06.2011 and the respondent had
to deposit the amount.
Mr.Vasavada
states that the amount has been deposited as if his service was upto
26.11.1999 as per the salary prevailing then. However, he now states
that after taking into consideration the order passed by this Court,
gratuity will be counted upto 31.03.2004 as per the prevailing salary
and the further amount if any required to be deposited shall be
deposited with the calculation on or before 18.07.2011. S.O. to
19.07.2011.
(JAYANT
PATEL, J.)
(R.M.
CHHAYA, J.)
*bjoy
Top