Gujarat High Court High Court

Employee vs Gurdeepsingh on 8 August, 2008

Gujarat High Court
Employee vs Gurdeepsingh on 8 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1108/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1108 of 2008
 

In


 

FIRST
APPEAL No. 343 of 2008
 

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

 

EMPLOYEE
STATE INSURANCE CORPORATION - Petitioner(s)
 

Versus
 

GURDEEPSINGH
J. SAMI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1, 
MR DIPAK R DAVE for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 08/08/2008 

 

 
ORAL
ORDER

Heard.

In
view of the facts and circumstances of the case, the reliefs prayed
for in this application cannot be granted, as it would amount to
allowing the appeal at this stage. Hence, the application is
rejected.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top