Gujarat High Court High Court

Ratilalchhaganlalkadia vs Mahalaxmimetalindustrythr’Itsproprietor on 26 August, 2010

Gujarat High Court
Ratilalchhaganlalkadia vs Mahalaxmimetalindustrythr’Itsproprietor on 26 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8756/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 8756 of 2005
 

In


 

CIVIL
APPLICATION - FOR ORDERS No. 4177 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 12493 of 2004
 

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

 

RATILALCHHAGANLALKADIA
- Petitioner(s)
 

Versus
 

MAHALAXMIMETALINDUSTRYTHR'ITSPROPRIETOR
- Respondent(s)
 

==============================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
MR CHIRAG M PAWAR for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/10/2005 

 

 
 
ORAL
ORDER

In
view of the fact that the opponent herein has released the arrears of
payable amount under Section 17-B of the Industrial Disputes Act,
learned advocate for the applicant does not press this Civil
Application. Civil Application is disposed of accordingly.

(Akil
Kureshi, J.)

smita/

   

Top