Gujarat High Court High Court

Employees vs Jiyajirao on 29 August, 2008

Gujarat High Court
Employees vs Jiyajirao on 29 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1678/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1678 of 2004
 

With


 

FIRST
APPEAL No. 1678 of 2004
 

With


 

FIRST
APPEAL No. 1585 of 2004
 

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

 

EMPLOYEES
STATE INSURANCE CORP - Appellant(s)
 

Versus
 

JIYAJIRAO
COTTON MILLS LTD. & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT S SHAH for
Appellant(s) : 1, 
NANAVATI ASSOCIATES for Defendant(s) :
1, 
GOVERNMENT PLEADER for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

Issue
involved is of Section 39(5) of the ESI Act. All the matters are
required to be clubbed. All the matters to be fixed on 19/9/2008.
To be notified on separate Board of 2:30 p.m. on 19/9/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top