Gujarat High Court High Court

Amin vs Jayeshbhai on 8 August, 2011

Gujarat High Court
Amin vs Jayeshbhai on 8 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5088/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5088 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 8384 of
2011 
=========================================================

 

AMIN
AUTO ENTERPRISE - Petitioner(s)
 

Versus
 

JAYESHBHAI
PARSHOTTAMBHAI BHATIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH S SHAH for
Petitioner(s) : 1, 
MRS SHILPA R SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 08/08/2011 

 

ORAL
ORDER

1. Learned
Advocate, Mr. Manish S. Shah, for the petitioner in Special Civil
Application No.5088 of 2011, made available for perusal of this Court
Books of Accounts showing the withdrawals made by the
respondent-workman, petitioner in Special Civil Application No.8384
of 2011. This pertains to the period between 1997 to 2002, only.

2. Learned
Advocate, Mr. Shah, prays for sometime so as to find out, if, the
Books of Accounts could be traced for the period between 1992 to
1997.

3. Learned
Advocate, Ms. Shilpa R. Shah, for the petitioner-workman in Special
Civil Application No. 8384 of 2011 made available for perusal of this
Court typed statements of the withdrawals, according to the
respondent-workman.

4. The
petitioner-workman is present in the Court and instructs the learned
Advocate to state that this tabular statement was prepared on the
basis of the notes of withdrawals, in his own-handwriting.

5. The
actual notes will decide the trustworthiness of the same.

Learned
Advocate Ms. Shah, to PRODUCE those notes, on the next
date of hearing.

6. The
matter is kept on 17TH
AUGUST, 2011.

(RAVI
R.TRIPATHI,J.)

Umesh/

   

Top