Gujarat High Court
Bhavnagar vs Ripulkant on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/8770/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8770 of 2011
=========================================================
BHAVNAGAR
MUNICIPAL CORPORATION - Petitioner(s)
Versus
RIPULKANT
DINKARRAI DESAI & 3 - Respondent(s)
=========================================================
Appearance
:
Ms.AJMERA
FOR Ms.MANISHA LAVKUMAR
for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 18/07/2011
ORAL
ORDER
The
learned advocate for the petitioner wants some time to find out as to
whether the petitioner- Corporation had contested the matter before
the Controlling Authority under the Payment of Gratuity Act. At her
request the matter is adjourned to 21st July 2011.
(RAVI
R. TRIPATHI, J.)
karim
Top