Gujarat High Court High Court

Vithalbhai vs Official on 19 July, 2010

Gujarat High Court
Vithalbhai vs Official on 19 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/142/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 142 of 2010
 

In


 

COMPANY
PETITION No. 121 of 1995
 

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

VITHALBHAI
ASHABHAI MAHERIA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF SHRI AMBIKA MILLS LTD - Respondent(s)
 

=========================================
 
Appearance : 
MR
AJAY L PANDAV for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
JS YADAV for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
 
ORAL
ORDER

The
applicant has taken out the judges summons, praying for the
direction to Official Liquidator of Shri Ambika Mills Ltd. to pay
legal dues i.e. Notice Salary, 11 day’s salary of January 1987,
Gratuity and other legal dues etc. to the applicant as an employee
of the respondent company. Before filing this application, the
applicant has approached the Labour Court who has dismissed the
Claim Petition filed by the applicant for want of prosecution. The
Restoration Application filed by the applicant was also rejected by
the Labour Court. Special Civil Application filed against said
order being S.C.A. No. 9348 of 2008 is dismissed by this Court on
31.3.2009. Hence the applicant has lost his legal battle in all
fronts.

In
the above view of the matter, the Court is of the view that the
applicant is not entitled for any relief prayed for in this
Application. This application is, therefore, summarily rejected.

(K.A.

PUJ, J.)

Pankaj

   

Top