IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL APPLICATION No 338 of 1994
--------------------------------------------------------------
SHRI VANAI JAGU & OTHERS
Versus
SHRI A.H.SHAPARIA & ANR
--------------------------------------------------------------
Appearance:
MR YS LAKHANI for Petitioner
MR HARIN P RAVAL for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE M.B.SHAH and
MR.JUSTICE N.N.MATHUR
Date of Order: 25/08/94
ORAL ORDER
Mr. Raval, learned advocate appearing on behalf
of respondent No.1, states that 30% of the back wages are
already paid and with regard to the remaining amount, it
would be deposited in this Court on or before 1st October
1994. The deposit of the amount would be subject to
further orders which may be passed by this Court in the
Special Civil Application filed by the responents.
In this view of the matter, the learned advocate
for the petitioners seeks leave to withdraw this
application for contempt. Permission granted.
M.C.A. stands disposed of as withdrawn. Notice
discharged.