Gujarat High Court High Court

Abdul vs The on 19 June, 2008

Gujarat High Court
Abdul vs The on 19 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/5694/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5694 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3132 of 2008
 

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

 

ABDUL
HAFIJ YAKUBBHAI PATEL - Petitioner(s)
 

Versus
 

THE
MANAGER, GOLDEN THEATRES - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK for
Petitioner(s) : 1, 
MS. KRUTI M SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/06/2008 

 

 
 
ORAL
ORDER

Present civil application is filed by the applicant workman claiming the benefit of Section 17B of the I.D.Act from original petitioner. Said application is opposed by other side Ă˝ original petitioner. Therefore, affidavit-in-reply is filed by original petitioner against present civil application. But, unfortunately, it is not on record. Present opponent shall place on record the xerox copy of the affidavit in reply before the next date of hearing. The opponent shall have to serve copy of reply to learned advocate for the applicant. S.O. to 27.6.2008.

(H.K.Rathod,J.)
(vipul)