Gujarat High Court
Ficom vs Vijaykumar on 21 December, 2010
Gujarat High Court Case Information System
Print
SCA/16487/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16487 of 2010
===================================
FICOM
ORGANICS LTD NOW KNOWN AS COROMANDEL - Petitioner
Versus
VIJAYKUMAR
SUMANCHANDRA PATEL - Respondent
===================================
Appearance
:
MR HASMUKH THAKKER for
Petitioner.
None for
Respondent.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 24/12/2010
ORAL ORDER
Notice
returnable on 19.01.2011.
notice as to interim relief returnable on the same date.
Ad-interim
relief in terms of paragraph 6 (B) till then, subject to payment of
wages under Section 17-B of the Industrial Disputes Act, 1947 on
filing of affidavit of non-employment.
Sd/-
[K. A. PUJ, J.]
Savariya
Top