Gujarat High Court High Court

Ashokbhai vs Raipur on 3 May, 2011

Gujarat High Court
Ashokbhai vs Raipur on 3 May, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/270/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 270 of 2011
 

In


 

COMPANY
APPLICATION No. 269 of 2010
 

In
COMPANY PETITION No. 114 of 2001
 

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


 

ASHOKBHAI
NARANBHAI (DAS) BUNDELA - Applicant(s)
 

Versus
 

RAIPUR
MANUFACTURING CO LTD & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MRHARSHALMSHAH
for Applicant(s) : 1, 
None for Respondent(s) : 1, 
OFFICIAL
LIQUIDATOR for Respondent(s) : 2, 
MR JS YADAV for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/05/2011 

 

ORAL
ORDER

In
support of Judges’ Summons carried out by the workman, it is
submitted by learned advocate for the applicant that the amount due
to the workman is to be paid since daughter of the workman is to
marry in the month of May, 2011.

Mr
JS Yadav, learned advocate for the OL, submits that the due amount,
as per ratio determined by the Chartered Accountant, is already paid
by the OL and no amount remains to be paid as on date. At the same
time attention of this court is drawn to the order dated 27.09.2010
passed by the learned Company Judge, where also it is observed that
the applicant workman was paid admissible claim at par with other
workers of the company and no further amount is required to be paid.

In
view of the above, no order can be passed, as prayed for.
Accordingly, this application stands disposed of.

[Anant
S. Dave, J.]

*pvv

   

Top