Gujarat High Court
Employees vs Jiyajirao on 29 August, 2008
Gujarat High Court Case Information System
Print
FA/1678/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1678 of 2004
With
FIRST
APPEAL No. 1678 of 2004
With
FIRST
APPEAL No. 1585 of 2004
=========================================================
EMPLOYEES
STATE INSURANCE CORP - Appellant(s)
Versus
JIYAJIRAO
COTTON MILLS LTD. & 1 - Defendant(s)
=========================================================
Appearance
:
MR
HEMANT S SHAH for
Appellant(s) : 1,
NANAVATI ASSOCIATES for Defendant(s) :
1,
GOVERNMENT PLEADER for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/08/2008
ORAL
ORDER
Issue
involved is of Section 39(5) of the ESI Act. All the matters are
required to be clubbed. All the matters to be fixed on 19/9/2008.
To be notified on separate Board of 2:30 p.m. on 19/9/2008.
(K.S.JHAVERI,
J.)
(ila)
Top