Gujarat High Court
Anodiya vs Somsinh on 2 September, 2011
Gujarat High Court Case Information System
Print
SCA/24648/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24648 of 2005
==============================================================
ANODIYA
(KOTVAS) DUDH UPADAK MANDLI LTD - Petitioner(s)
Versus
SOMSINH
BECHARSINH RATHOD & 1 - Respondent(s)
==============================================================
Appearance
:
MR
DIPAK R DAVE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/12/2005
ORAL
ORDER
Rule.
Ad-interim stay of the award on condition that the petition shall
either reinstate the workman or comply with the provisions of section
17B of the Act. Notice as to interim relief returnable on
08/02/2006.
(K.S.
JHAVERI,J.)
Suresh
*
Top