Gujarat High Court
Laxmanbhai vs Rameshbhai on 18 February, 2010
Gujarat High Court Case Information System
Print
CA/1876/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1876 of 2010
In
FIRST
APPEAL No. 348 of 2010
=========================================================
LAXMANBHAI
SARTANBHAI PATNI - Petitioner(s)
Versus
RAMESHBHAI
SHAKRABHAI PATNI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RD RAVAL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/02/2010
ORAL
ORDER
In
present Civil Application, which has been filed in a case where
application made by applicant before Workmen’s Compensation
Commissioner under the provisions of the Workmen’s Compensation Act
has been dismissed, question of granting any interim relief as prayed
for does not arise.
Accordingly,
present civil application is disposed of.
[H.K.
RATHOD, J.]
#Dave
Top