Gujarat High Court
Ahmedabad vs Laxmanbhai on 3 July, 2008
Gujarat High Court Case Information System Print SCA/236/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 236 of 2008 ========================================================= AHMEDABAD MUNICIPAL CORPORATION - Petitioner(s) Versus LAXMANBHAI KHODABHAI ZALA - Respondent(s) ========================================================= Appearance : MR SATYAM Y CHHAYA for Petitioner(s) : 1, MR BIREN A VAISHNAV for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 03/07/2008 ORAL ORDER
Learned
Advocate Mr. Biren Vaishnav for the respondent submits that the
petitioner has paid last drawn wages to the respondent workman with
effect from 12th May, 2006 to 31st March, 2008.
Therefore, petitioner is directed to pay the last drawn wages from
April, 2008 continuously till the matter is finally decided by this
Court. Accordingly, matter is adjourned to 11th July,
2008.
(H.K.
Rathod,J.)
Vyas
Top