Gujarat High Court High Court

Maheshkumar vs Ahmedabad on 18 April, 2011

Gujarat High Court
Maheshkumar vs Ahmedabad on 18 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3513/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3513 of 2011
 

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

 

MAHESHKUMAR
TRIKAMLAL BHATT - Petitioner(s)
 

Versus
 

AHMEDABAD
ELECTRIC CO LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NILESH M SHAH for
Petitioner(s) : 1,MR MAYANK DESAI for Petitioner(s) : 1, 
MS ANUJA
S NANAVATI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/04/2011 

 

ORAL
ORDER

Heard
learned advocate Mr. Mayank Desai on behalf of petitioner, learned
senior advocate Mr. SI Nanavati with learned advocate Ms. AS
Nanavati appearing for respondent on Caveat.

Considering
facts that Rs. 75,000/- has been received by workman petitioner on
14/12/2010. However, this fact has not been disclosed by petitioner
in present petition. For that, let necessary amendment is to be
carried out by petitioner.

Therefore,
issue notice to respondent returnable on 3/5/2011. Learned advocate
Mr. Saurabh Mehta waives service of notice of Rule on behalf of
respondent.

(H.K.RATHOD,
J)

asma

   

Top