Gujarat High Court Case Information System
Print
CA/12224/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 12224 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3394 of 2010
=========================================================
VANABHAI
KALABHAI
Versus
DHOLA
GRAM PANCHAYAT
=========================================================
Appearance
:
MR
RAJESH P MANKAD for
the Applicant
MR MUKESH H RATHOD for the
Opponent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 29/11/2010
ORAL
ORDER
1. The
applicant- original respondent workman has filed this civil
application praying for vacation of the interim relief granted by
this Court on 22.6.2010. While admitting the petition, being Special
Civil Application No.3394 of 2010, the Court has
granted interim relief on condition that the petitioner would deposit
an amount of Rs.60,735/- towards minimum wages with the Registry of
this Court. Till this date, the amount has not been deposited.
2. Mr.
Rajesh Mankad, learned advocate appearing for the applicant-original
respondent, submitted that since the order is not complied with, the
interim relief granted by this Court deserves to be vacated.
3. Mr.
Mukesh H. Rathod, learned advocate appearing for the opponent-
original petitioner, has submitted that because of the financial
condition, the amount could not be deposited by the opponent-
original petitioner.
4. Considering
the submissions of the learned counsel appearing for both the parties
and considering the fact that the condition imposed by this Court
while granting the interim relief has not been satisfied by the
opponent-original petitioner, the interim relief granted by this
Court on 22.6.2010 stands vacated.
5. This
Civil Application is accordingly allowed.
(K.A.
PUJ, J.)
omkar
Top