Gujarat High Court
General vs J on 2 May, 2011
Gujarat High Court Case Information System
Print
SCA/3423/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3423 of 2011
=========================================================
GENERAL
MANAGER - Petitioner(s)
Versus
J
P SHARMA - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
PARTY IN PERSON for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/05/2011
ORAL
ORDER
Learned
advocate Mr. Mehta for petitioner requests for some time to join
Controlling Authority, Ahmedabad under Payment of Gratuity Act as
necessary party respondent No.2 in present proceedings.
Accordingly,
permission to join Controlling Authority, Ahmedabad under Payment of
Gratuity Act as party respondent No.2 in present proceedings is
granted. Let cause title of present petition is to be amended
accordingly and amendment to be carried out on or before 3rd
May, 2011.
Issue
NOTICE to
respondent No.2 newly added respondent returnable on 9 th
May, 2011.
Direct
service is permitted for respondent No.2.
[H.K.
RATHOD, J.]
#Dave
Top