Gujarat High Court High Court

Govindbhai vs Mother on 21 October, 2011

Gujarat High Court
Govindbhai vs Mother on 21 October, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10160/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 10160 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 13000 of 2009
 

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


 

GOVINDBHAI
POPATBHAI BHARWAD - Petitioner(s)
 

Versus
 

MOTHER
DAIRY & 4 - Respondent(s)
 

=========================================================
Appearance
: 
MR
P C CHAUDHARI for Petitioner(s) : 1, 
NANAVATI ASSOCIATES for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 21/10/2011 

 

ORAL
ORDER

1. Learned
Advocate Ms.Samta Patel for Nanavati Associates for opponents states
that the cheque is given to the learned Advocate appearing for the
applicant for the benefits flowing from Section 17-B, which is handed
over to the applicant – workman who is present in the Court.

2. At
the request of learned Advocate Ms.Samta Patel it is clarified that
this amount was not paid till today only because the parties were
trying to explore the possibility of amicable settlement.

3. With
this Civil Application is disposed of.

(RAVI
R TRIPATHI, J.)

sompura

   

Top