Gujarat High Court High Court

Laxmanbhai vs O.L on 21 July, 2008

Gujarat High Court
Laxmanbhai vs O.L on 21 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/40820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 408 of 2008
 

In


 

COMPANY
PETITION No. 205 of 1996
 

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

LAXMANBHAI
MULJIBHAI PARMAR - Applicant(s)
 

Versus
 

O.L.
OF GUJART STATE TEXTILE CORPORATION - Respondent(s)
 

=================================================
 
Appearance
: 
MS TEJAL K SHAH for
Applicant(s) : 1, 
MR NITIN K MEHTA for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
ORAL
ORDER

Learned
advocate Ms.Tejal K. Shah seeks permission to implead GIDC, GSTC and
the Commissioner of Payment, Sahyog Mills Compound, Outside Raipur
Darwaja, Ahmedabad, as party respondents. Permission is granted.

2. Heard
learned advocate Ms.Tejal K. Shah for the applicant. For the
contents of the application, the same is allowed. The applicant is
granted permission to approach the Controlling Authority under the
Payment of Gratuity Act, 1972. The application is disposed of. Direct
service is permitted.

(RAVI R. TRIPATHI, J.)

karim

   

Top