Gujarat High Court High Court

Gunnebo vs Presiding on 14 July, 2010

Gujarat High Court
Gunnebo vs Presiding on 14 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1015/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1015 of 2010
 

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

 

GUNNEBO
INDIA LTD EARLIER KNOWN AS STEELAGE & 1 - Petitioner(s)
 

Versus
 

PRESIDING
OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1, 
MR
NILESH M SHAH for Respondent(s) : 2, 
MR MAYANK DESAI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2010
 

ORAL
ORDER

RULE.

There will be interim relief in terms of paragraph 9(C) on condition
that the petitioners will pay salary of the respondent on or before
10th day of every English Calendar month.

It
is hereby clarified that if the said amount of salary is not paid
for consecutive two months, it will be open to the respondent to
move for vacating interim relief.

(K.S.

Jhaveri, J)

Aakar

   

Top