Gujarat High Court High Court

Faridaben vs Shabanabibi on 31 March, 2010

Gujarat High Court
Faridaben vs Shabanabibi on 31 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11002/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11002 of 2009
 

In


 

FIRST
APPEAL No. 3953 of 2009
 

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

 

FARIDABEN
NARUDINBHAI JAMBUGHODAWALA - Petitioner(s)
 

Versus
 

SHABANABIBI
IQBALBHAI LAKHARA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAL R MEHTA for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 31/03/2010 

 

 
 
ORAL
ORDER

Rule
is served to the opponent nos.1 and 2. Learned advocate Mr. Sandip
Shah is appearing for respondent no.3 and he waives service of notice
on behalf of respondent no.3.

Heard
learned advocate Mr. Sandip Shah appearing for respondent no.3. So
far as respondent nos.1 and 2 are concerned, the appellant, as
claimed by him, has deposited the decreetal amount except the
interest portion and by order dated 7/10/2009, the Court has
permitted disbursement of the deposited amount in favour of the
opponent nos.1 and 2.

Learned
advocate Mr. Mehta appearing for the appellant has submitted that the
appellant is challenging the impugned award only to the limited
extent so far as the burden of payment of interest is imposed on the
appellant-employer is concerned. He has also submitted that other
matters involving similar issues are to come up for final hearing
before the Court on 6/4/2010.

The
appeal is already admitted by order dated 7/10/2009.

Considering
the aforesaid facts, the application is to be heard along with the
appeal. The appeal and the application shall be listed for final
hearing on 6/4/2010 with other group of matters which are to come up
for final hearing before the Court on 6/4/2010.

(K.M.THAKER,
J.)

(ila)

   

Top