Gujarat High Court High Court

Major vs Recovery on 30 March, 2011

Gujarat High Court
Major vs Recovery on 30 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16224/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16224 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 16257 of 2010
 

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

 

MAJOR
S K SHARMA (CHAIRMAN) - M/S SHIVA INDUSTRIAL SECURITY - Petitioner(s)
 

Versus
 

RECOVERY
OFFICER & ASSTT PROVIDENT FUND COMMISSIONER & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MR KS NANAVATI, SR. ADVOCATE WITH MR BHUSHAN B OZA
for
Petitioner(s) : 1, 
MR NIRAL R MEHTA for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/03/2011 

 

ORAL
ORDER

Considering
request made by learned Senior Advocate Mr. Nanavati to place on
record agreement which has been arrived at between principal employer
and present petitioner in respect of determination of wages of
concerned employees those who are permitted to work with principal
employer on tomorrow, matters are adjourned to 31 st
March, 2011.

Therefore,
let agreement may be placed on record by petitioner and copy thereof
may be supplied to learned advocate Mr. N.R. Mehta.

Learned
advocate Mr. Mehta shall also supply the copy of report of
enforcement officer on tomorrow to learned Senior Advocate Mr.
Nanavati.

[H.K.

RATHOD, J.]

#Dave

   

Top