Gujarat High Court
Bhanwarlal vs Shree on 4 March, 2010
Gujarat High Court Case Information System
Print
SCA/13709/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13709 of 2009
=========================================================
BHANWARLAL
KISHANLAL SHARMA - Petitioner(s)
Versus
SHREE
DIGVIJAY CEMENT CO LTD - Respondent(s)
=========================================================
Appearance
:
MR
VIRENDRA BAHETI for
Petitioner(s) : 1,
MR PS GOGIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/03/2010
ORAL
ORDER
Heard
learned advocate Mr. Virendra Baheti on behalf of petitioner,
learned advocate Mr. PS Gogia appearing on behalf of respondent.
Learned
advocate Mr. Gogia submitted that Rs. 40,000/- which has been
awarded by Labour Court has been paid to petitioner by respondent
which has been accepted without any objection. However, learned
advocate Mr. Baheti submitted that it was accepted with objection.
In
light of this submission made by both learned advocates. The
question involved in this petition would require detailed
examination. Hence, Rule. Learned advocate Mr. Gogia waives
service of notice of Rule on behalf of respondent.
(H.K.RATHOD,
J)
asma
Top