Gujarat High Court High Court

Regional vs Chhagan on 3 May, 2011

Gujarat High Court
Regional vs Chhagan on 3 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1431/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1431 of 2011
 

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


 

REGIONAL
MANAGER, CENTRAL WAREHOUSING CORPORATION, - Appellant
 

Versus
 

CHHAGAN
GOVABHAI CHAMAR & 3 - Defendants
 

======================================
Appearance : 
MR
PRADIP D BHATE for the Appellant. 
MR DEVARSHI C SHAH for Defendant
Nos.1 - 3. 
MR NIKHIL S KARIEL for Defendant
No.4. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 03/05/2011 

 

 
ORAL
ORDER

1. ADMIT.

2. Following
substantial question of law arises for determination in the present
Appeal:

Whether
in the facts and circumstances of the case and in absence of any
proof, the learned Commissioner for Workmen Compensation, Kutch at
Gandhidham was justified in holding that the original claimant was
employee of the appellant ?

[M.R.SHAH,J]

*dipti

   

Top