Gujarat High Court High Court

Mohanbhai vs Kothari on 10 February, 2011

Gujarat High Court
Mohanbhai vs Kothari on 10 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16191/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16191 of 2010
 

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

 

MOHANBHAI
KESHAVBHAI JOSHI & 33 - Petitioner(s)
 

Versus
 

KOTHARI
SHREE / CHAIRMAN SHREE LAXMINARAYAN DEV TRUST - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AK CLERK for
Petitioner(s) : 1 - 34. 
MRS VD NANAVATI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/02/2011
 

ORAL
ORDER

By
way of present petition, the petitioner has inter alia prayed for
quashing and setting aside the impugned order dated 29th
October 2010 passed by the 2nd Additional District Judge,
Nadiad in Civil Miscellaneous Appeal No.98 of 2010.

Having
considered the contentions raised by the learned advocates for the
respective parties, averments made in the petition and the
documentary evidence produced on record, with consent of both the
sides, it is hereby ordered that the Payment of Wages Authority,
Nadiad, will dispose of the Payment of Wages Application No.1 of
2010 within a period of two months from the date of receipt of
present order, by conducting the matter on day-to-day basis. It is,
however, made clear that the authority while deciding the said
application will not be influenced by its earlier order as well as
the order passed in appeal preferred by the respondent.

The
petition stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top