Gujarat High Court Case Information System
Print
SCA/28945/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 28945 of 2007
With
SPECIAL
CIVIL APPLICATION No. 5956 of 2008
=========================================================
UNNATI
ENGINEERING COMPANY - Petitioner(s)
Versus
RAJESH
P SHAH - Respondent(s)
=========================================================
Appearance
:
MR.VARUN
K.PATEL for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1,
MR
BIREN A VAISHNAV for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/07/2008
ORAL ORDER
By
order dated 5.5.2008 both the petitions are admitted and so far as
the petitioner in Special Civil Application No. 28945 of 2007 is
concerned, this Court had directed that the petitioner shall have to
comply with the provisions of Section 17B of the I.D. Act, 1947. It
is informed that the hearing of these two petitions was scheduled
today for ascertaining as to whether the petitioner-employer has
anything to file in counter to the affidavit filed by the respondent
workman as contemplated under Section 17B of the Act. The petitioner
employer informs that as of now it has no material to file in counter
to the workman’s affidavit. Hence the petitioner shall fulfill the
obligations under Section 17B and continue to do so during pendency
of this petition. Ad-interim relief on that condition stands
confirmed. S.O. to 20th August, 2008.
[
K.M. Thaker, J. ]
rmr.
Top