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