Gujarat High Court High Court

Pullen vs Nirmalaben on 19 July, 2010

Gujarat High Court
Pullen vs Nirmalaben on 19 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11731/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11731 of 2009
 

 


 

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

 

PULLEN
MOTORS PVT LTD & 1 - Petitioner(s)
 

Versus
 

NIRMALABEN
B. MORE (WIFE) - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UT MISHRA for
Petitioner(s) : 1 - 2. 
MR DG SHUKLA for Respondent(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/07/2010
 

ORAL
ORDER

Heard
Mr.U.T. Mishra, learned advocate for the petitioner and Mr.D.G.
Shukla, learned advocate for the respondents.

RULE.

There shall be interim relief in terms of paragraph 5(B) on
condition that the petitioner will deposit the amount referred to by
the Labour Court in the impugned judgment and award dated 20th
August 2009 on or before 18th August 2010 with the
Registry of this Court, subject to outcome of the petition.

The
Registry is directed to invest the said amount, to be deposited by
the petitioner, in a Nationalized Bank by way of an FDR initially
for a period of three years and the same shall be renewed from time
to time till final disposal of the present petition. The Registry is
directed to pay the quarterly interest accumulated on the said FDR
to the heir of deceased respondent herein i.e. respondent
No.1/1-Nirmalaben B. More by way of a cheque.

(K.S.

Jhaveri, J)

Aakar

   

Top