Gujarat High Court High Court

Dhanpal vs Kanoria on 8 March, 2010

Gujarat High Court
Dhanpal vs Kanoria on 8 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/812/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 812 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 817 of 2010
 

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

 

DHANPAL
PUNGAVALAM - Petitioner(s)
 

Versus
 

KANORIA
CHEMICAL AND INDUSTRIES LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
P C CHAUDHARI for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. PC Chaudhari on behalf of petitioner, learned
advocate Mr. Prabhakar Upadhyay appearing on behalf of respondent.

Considering
submissions made by both learned advocates. The question involved in
this group of petitions would require detailed examination. Hence,
Rule expedited. Learned advocate Mr. Upadhayay waives service of
notice of Rule on behalf of respondent.

The
amount of gratuity, which was granted by Controlling authority,
Ahmedabad by order dated 15/9/2008 in Gratuity application no.
75/007 and other group matters against Kanoria Chemical and
industries Ltd now know as R. V. Investment and Dealers Ltd is
deposited by employer before Controlling Authority, Ahmedabad.
Therefore, it is directed to Controlling authority not to refund any
amount to employer during pendency of this group of petitions.

It
is open for petitioner workmen to file necessary application for
disbursement of amount as directed by Appellate authority and
thereafter confirm it in review application between both parties
because order passed by Appellate authority in this group of
petition is not challenged by employer.

(H.K.RATHOD,
J)

asma

   

Top