Gujarat High Court High Court

Ahmedabad vs Arjanbhai on 22 July, 2010

Gujarat High Court
Ahmedabad vs Arjanbhai on 22 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10245/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10245 of 2009
 

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


 

AHMEDABAD
DISTRICT CO OPERATIVE MILK PRODUCERS UNION LTD - Petitioner(s)
 

Versus
 

ARJANBHAI
RAGHUBHAI GOLTAR - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BS PATEL for
Petitioner(s) : 1, 
MR GM JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 22/07/2010 

 

 
ORAL
ORDER

RULE.

Interim
relief in terms of para 9[B], on condition that the petitioner shall
deposit the amount of Rs.1,50,000/- as directed by the Labour Court,
Ahmedabad in Reference [LCA] No. 71/1991, with the Registry of this
Court, within a period of six weeks from today, who in turn shall
invest the same in F.D.R. with State Bank of India, High Court
Complex Branch, initially for a period of three years and which shall
be renewed from time to time, without any orders from this Court in
that regard, until the final disposal of this petition. Till
then, the quarterly interest accruing on such deposit shall be paid
to the respondent-workman.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top