Gujarat High Court Case Information System
Print
CA/5307/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5307 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11800 of 2008
=====================================
KARSHANBHAI
TRIBHUVANDAS RANAVADIA - Petitioner(s)
Versus
NATIONAL
AGRICULTURAL CORPORATION MARKETING FEDERATION OF - Respondent(s)
=====================================
Appearance
:
MR PC CHAUDHARI for
Petitioner(s) : 1,
MR DIPAK JOSHI for MR DIPAK R DAVE for
Respondent(s) : 1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/10/2011
ORAL
ORDER
1.0 Learned
advocate Mr. Dipak Joshi for Mr. Dipak R. Dave for respondent files
affidavit of one Shri Apankumar, Son of late Shri Sukhranjan Roy,
Branch Manager of respondent – National Agricultural
Co-operative Marketing Federation of India Ltd. stating therein that,
‘within 10 days, benefits flowing from Section 17B will be paid’.
The learned advocate, on instructions from the deponent who is
present in the Court states that, the workman may approach the
deponent on 2nd November 2011 and on that day, cheque will
be given to him.
2.0 In
light of this development, Civil Application is disposed of.
[
Ravi R. Tripathi, J. ]
hiren
Top