Gujarat High Court
Havmor vs Manoj on 14 November, 2011
Gujarat High Court Case Information System
Print
SCA/143/8308 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14383 of 2008
=========================================================
HAVMOR
ICE CREAM LTD - Petitioner(s)
Versus
MANOJ
ATMARAM SOLANKI & 1 - Respondent(s)
=========================================================
Appearance
:
MR.VARUN
K.PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/12/2008
ORAL
ORDER
RULE.
NOTICE as to interim-relief returnable on 27/01/2009.
In
the meantime and till the returnable date, the award impugned shall
remain stayed. It would be open for the respondent-workman to file
appropriate proceedings for receiving wages under Section 17 ? B of
the I.D. Act.
(S.R.BRAHMBHATT,
J.)
sompura
Top