Gujarat High Court Case Information System
Print
FA/3300/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3300 of 2011
With
CIVIL
APPLICATION No. 11251 of 2011
=========================================================
GONDAL
TALUKA KHARID VEHCHAN SANGH LTD - Appellant(s)
Versus
BATUKBHAI
MANADBHAI PARMAR & 4 - Defendant(s)
=========================================================
Appearance
:
MR
PS GOGIA for
Appellant(s) : 1,
None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 19/10/2011
ORAL
ORDER
ADMIT.
ORDER
IN CIVIL APPLICATION
1. Leave to amend names of
respondent No.1-Kamal Industries and respondent No.3-United India
Insurance Co. Ltd. is granted. Amendment be carried out forthwith in
the cause-title of the First Appeal as well as the Civil Application.
2. Learned advocate
Mr.P.S. Gogia submitted that in light of the order dated 10.06.2010
passed by the Commissioner, Labour Court No.3, Rajkot, the
applicant-original respondent No.2 has deposited the amount of
Rs.52,745/-.
3. In view of the
above, Rule. Notice as to interim relief returnable on
28.11.2011. In the meanwhile, interim relief in terms of paragraph
No.4(A) is granted till then.
(G.B.SHAH,
J.)
Hitesh
Top