Gujarat High Court High Court

All vs C.S.Hotels on 18 February, 2010

Gujarat High Court
All vs C.S.Hotels on 18 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2979/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2979 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 484 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 22623 of 2006
 

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

ALL
GUJARAT KAMDAR KARAMCHARI UNION - Applicant(s)
 

Versus
 

C.S.HOTELS
PVT.LTD. (HOTEL KARNAVATI) & 1 - Opponent(s)
 

============================================= 
Appearance
: 
MR TR MISHRA for Applicant(s) :
1, 
None for Opponent(s) : 1 -
2. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/02/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

It
appears that the petition filed for direction on respondent to pay
to the workman without insisting his physical presence, but nobody
appears to state the exact position.

In
the circumstances, while we are not inclined to pass any order, allow
the workman to accept the cheque directly or through an authorised
agent, if not yet paid.

This
application stands disposed of.

(S.J.

MUKHOPADHAYA, CJ.)

(ANANT
S. DAVE, J.)

zgs/-

   

Top