Gujarat High Court High Court

Ratanpur vs Chauhan on 19 February, 2010

Gujarat High Court
Ratanpur vs Chauhan on 19 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2586/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2586 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 296 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 78 of 2009
 

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

 

RATANPUR
(K) DHUDH UTAPADAK SAHAKARI MANDALI LTD - Petitioner(s)
 

Versus
 

CHAUHAN
KESHRISINH MADHABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1, 
MR NIKHIL D JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 19/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsel for the applicant states that they will start paying the
workman under section 17(B) of the Industrial Disputes Act his last
drawn pay from March, 2009.

Subject
to the aforesaid payment, the stay order is confirmed.

(BHAGWATI
PRASAD, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top