Gujarat High Court High Court

Regional vs Pepiben on 8 August, 2008

Gujarat High Court
Regional vs Pepiben on 8 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/3476/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3476 of 2008
 

With


 

CIVIL
APPLICATION No. 9118 of 2008
 

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

 

REGIONAL
DIRECTOR - Appellant(s)
 

Versus
 

PEPIBEN
DHANAJI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA MALKAN for
Appellant(s) : 1, 
MS
ASHA H GUPTA for
Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
ORAL
ORDER

1. Ms.

Asha H. Gupta, learned Advocate for the respondent, states that the
respondent has expired and that during her life-time, the decision of
the Medical Board was not conveyed to her. Therefore, the decision of
the Medical Board should not be taken on record.

2. Mr.

J. M. Malkan, learned Advocate for the appellant ? Corporation, is
not in a position to dispute the statement made by the learned
Advocate for the respondent in view of the fact that the Office
concerned, who has been sent by the appellant ? Corporation to
assist the Advocate in the Court, is not available in the Court for
providing the requisite information.

3. In
view of the above, the Appeal stands abated. The appellant ?
Corporation is directed to comply with the impugned judgment and
award passed by the E.S.I. Court, Ahmedabad within a period of THREE
WEEKS from today. After the impugned award is complied with,
the appellant ? Corporation will produce the Receipt thereof on
record of this Court on or before 10.11.2008 failing
which appropriate action will be initiated by the Registry. Even
otherwise, the total liability is less than Rs.25,000/-. The appeal
stands disposed of accordingly. No order as to costs.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top