Gujarat High Court Case Information System
Print
SCA/4112/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4112 of 2011
=========================================================
CEMA
ELECTRIC LIGHTING PRODUCTS (INDIA) PVT LTD - Petitioner(s)
Versus
BHAVEN
P PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 31/03/2011
ORAL
ORDER
Heard
learned advocate Mr. Hasmukh Thakker on behalf of petitioner.
Learned
advocate Mr. Thakkar submitted that identical petition is admitted
by this Court being SCA no. 3591/2011, wherein Rule is issued by
this Court on 18/3/2011. Considering submission made by learned
advocate Mr. Thakkar. The same question raised and involved in
present petition would require detailed examination. Hence Rule. To
be heard with SCA no. 3591/2011. Ad interim relief in terms of para
14 B subject to compliance of section 17 B of I. D. Act, 1947.
However,
this Court has made it clear that in case if earlier, while
challenging rejection of approval application and order passed on
complaint under section 33(a) of I. D. Act, 1947 if any payment is
made by present petitioner to respondent workman under section 17 B
of I. D. Act, 1947 and same is to be continued then further
compliance of section 17 B of I. D. Act, 1947 does not arise.
Notice
to interim relief returnable on 27/4/2011.
(H.K.RATHOD,
J)
asma
Top