Gujarat High Court High Court

Avni vs Employees on 21 March, 2011

Gujarat High Court
Avni vs Employees on 21 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11967/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11967 of 2006
 

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

 

AVNI
ESTERS & CHEMICALS - Petitioner(s)
 

Versus
 

EMPLOYEES
STATE INSURANCE CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NILESH A PANDYA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 3. 
MR
HEMANT S SHAH for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 04/10/2007 

 

 
 
ORAL
ORDER

When
the matter is called out for hearing, none present for the
petitioner. Hence, this Special Civil Application is dismissed for
want of prosecution.

Even
otherwise, out of outstanding amount of Rs.9,32,987/- towards ESI,
the petitioner has deposited only Rs.1,50,000/-. It will be open
for the respondents to take appropriate action.

Rule
discharged. Interim relief, if any, granted earlier stands vacated
forthwith.

(ANANT
S. DAVE, J.)

*pvv

   

Top