Gujarat High Court
Bhavnagar vs Ripulkant on 18 July, 2011
Gujarat High Court Case Information System Print SCA/8770/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8770 of 2011 ========================================================= BHAVNAGAR MUNICIPAL CORPORATION - Petitioner(s) Versus RIPULKANT DINKARRAI DESAI & 3 - Respondent(s) ========================================================= Appearance : Ms.AJMERA FOR Ms.MANISHA LAVKUMAR for Petitioner(s) : 1, None for Respondent(s) : 1 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 18/07/2011 ORAL ORDER
The
learned advocate for the petitioner wants some time to find out as to
whether the petitioner- Corporation had contested the matter before
the Controlling Authority under the Payment of Gratuity Act. At her
request the matter is adjourned to 21st July 2011.
(RAVI
R. TRIPATHI, J.)
karim
Top