Gujarat High Court High Court

Employees vs Silvraj on 24 February, 2011

Gujarat High Court
Employees vs Silvraj on 24 February, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2204/2011	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2204 of 2011
 

In


 

FIRST
APPEAL No. 535 of 2011
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
 

Versus
 

SILVRAJ
CHELAIYA - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SACHIN D VASAVADA for Petitioner(s) : 1, 
MR MUKESH H RATHOD for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 24/02/2011 

 

 
 
ORAL
JUDGMENT

Rule.

Mr.Mukesh H.Rathod, learned counsel appears and waives service of
notice of rule for the respondent.

Heard
Mr.Vasavada learned counsel for the applicant and Mr.Rathod, learned
counsel for the respondent and as submitted by learned counsel, 20%
amount as ascertained by the Medical Appellate Tribunal shall be
paid to the respondent within one month hereof and remaining 30% of
the amount shall be deposited with the Registry of this Court within
a period of one month hereof by the appellant and the same amount
shall be invested in FDR in any nationalized Bank by the Registry
initially for the period of 3 years and with the condition that by
that period, if the main appeal is not decided, the same shall be
renewed at the interval of every year. Registry is further directed
to pay periodical interest on the deposited amount to the
respondent-workman in accordance with rules.

Subject
to above, Civil Application stands disposed of. Rule is accordingly
made absolute.

(J.C.UPADHYAYA,
J.)

(ashish)

   

Top