MCA/1807/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD ORDER BELOW SPEAKING TO MINUTES MISC.CIVIL APPLICATION No. 1807 of 2008 In SPECIAL CIVIL APPLICATION No. 21167 of 2006 ========================================================= ALL GUJARAT KAMDAR KARMACHARI UNION - Applicant Versus C.S.HOTELS PVT. LTD. (HOTEL KARNAVATI) & 3 - Opponents ========================================================= Appearance : MR TR MISHRA for Applicant : 1, MR SACHIN D VASAVADA for Opponents : 1 - 2. MS ANUJA S NANAVATI for Opponent: 3, None for Opponent : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 29/07/2008 ORAL ORDER
The
note for speaking to minute is filed for altering the figure of
amount mentioned in the order dated 30th June, 2008,
whereunder, the applicant was ordered to be paid through Account
Payee cheque a sum of Rs.22,000/-. On inquiry with the Nazir
department, applicant’s advocate ascertained that total amount
payable to the applicant is Rs.24,968/- and therefore, this note is
filed for seeking appropriate clarification and altering the figure
of amount mentioned in the order earlier.
The
office submission dated 25th July, 2008 also corroborates
the said figure and hence, the spoken to minute as in the order dated
30th June, 2008, instead of ýSRs.22,000/-ýý, the
amount be read as ýSRs.24,968/-ýý. Spoken to minute
accordingly.
Pallav
[S.R.BRAHMBHATT, J.]