Gujarat High Court High Court

Civil Application No. 2827 Of 2003 vs Mr Nirdosh H Rathod For Petitioner … on 3 August, 2010

Gujarat High Court
Civil Application No. 2827 Of 2003 vs Mr Nirdosh H Rathod For Petitioner … on 3 August, 2010
Author: P.B.Majmudar,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 2827 of 2003


             in


     SPECIAL CIVIL APPLICATIONNo 4593         of 2001



     --------------------------------------------------------------
     MANJULABEN H JOSHI
Versus
     DHARI GRAM PANCHAYAT
     --------------------------------------------------------------
     Appearance:
     1. Civil Application No. 2827 of 2003
          MR MUKESH H RATHOD for Petitioner No. 1
          MR NIRDOSH H RATHOD for Petitioner No. 1
          M/S THAKKAR ASSOC. for Respondent No. 1


     --------------------------------------------------------------


                  CORAM : MR.JUSTICE P.B.MAJMUDAR


                  Date of Order: 02/05/2003


ORAL ORDER

Ms.J.K.Hingorani, learned advocate, for the
opponent states that the respondent may be given last
chance to comply with the order of this Court. She
further states that the benefit, which is required to be
given as per the provisions of Section 17-B of the
Industrial Disputes Act, will be given latest by
15/6/2003. Accordingly, the opponent is directed to give
benefit to the applicant, which she is entitled as per
the provisions of Section 17-B latest by 15/6/2003. In
case, the opponent fails to comply with the provisions of
Section 17-B by the aforesaid time, ad-interim relief
granted earlier shall stand vacated. Civil Application
is accordingly disposed of.

(P.B.Majmudar,J)
(pathan)