Gujarat High Court
Abdulbagi vs Salimahmed on 25 March, 2011
Gujarat High Court Case Information System
Print
SCA/15674/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15674 of 2010
=========================================================
ABDULBAGI
ABDULBARI ANSARI PROP M/S KONICA ELEVATORS - Petitioner(s)
Versus
SALIMAHMED
HASIMAHMED SHAIKH - Respondent(s)
=========================================================
Appearance
:
MRYOGENNPANDYA
for
Petitioner(s) : 1,
MR LN MEDIPALLY for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/03/2011
ORAL
ORDER
Learned
advocate Mr.Yogen Pandya appearing on behalf of petitioner submitted
that workman has already reported for duty and the company has
allowed him to resume the duty and at present, workman is working
with petitioner company.
Learned
advocate Mr.Medipally has raised the grievance that work is not
provided or entrusted to workman by petitioner.
Apart
from above, the matter is adjourned to 8.4.2011 so as to
verify whether the monthly wages is paid by petitioner to workman or
not.
[
H.K.RATHOD, J. ]
(vipul)
Top