Gujarat High Court
Ibrahimkhan vs Ramvijay on 15 September, 2008
Gujarat High Court Case Information System
Print
SCA/11337/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11337 of 2008
=========================================================
IBRAHIMKHAN
RAHIMKAHN JAT - Petitioner
Versus
RAMVIJAY
RICE AND PULSE MILLS - Respondent
=========================================================
Appearance :
MR
MAKBUL I MANSURI for Petitioner
None
for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/09/2008
ORAL
ORDER
Rule
as First Appeal No. 1971 of 2008 has already been admitted, wherein,
the question of relationship between employer and employee being
considered. Mr. Sahni, learned counsel waives service of Rule on
behalf of respondent on advance copy.
The
said First Appeal is filed by the employers. Interim relief is not
pressed.
(S.R.BRAHMBHATT,
J.)
pallav
Top