Gujarat High Court High Court

Gondal vs Batukbhai on 19 October, 2011

Gujarat High Court
Gondal vs Batukbhai on 19 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3300/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3300 of 2011
 

With


 

CIVIL
APPLICATION No. 11251 of 2011
 

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

 

GONDAL
TALUKA KHARID VEHCHAN SANGH LTD - Appellant(s)
 

Versus
 

BATUKBHAI
MANADBHAI PARMAR & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PS GOGIA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 19/10/2011 

 

ORAL
ORDER

ADMIT.

ORDER
IN CIVIL APPLICATION

1. Leave to amend names of
respondent No.1-Kamal Industries and respondent No.3-United India
Insurance Co. Ltd. is granted. Amendment be carried out forthwith in
the cause-title of the First Appeal as well as the Civil Application.

2. Learned advocate
Mr.P.S. Gogia submitted that in light of the order dated 10.06.2010
passed by the Commissioner, Labour Court No.3, Rajkot, the
applicant-original respondent No.2 has deposited the amount of
Rs.52,745/-.

3. In view of the
above, Rule. Notice as to interim relief returnable on
28.11.2011. In the meanwhile, interim relief in terms of paragraph
No.4(A) is granted till then.

(G.B.SHAH,
J.)

Hitesh

   

Top