Gujarat High Court Case Information System
Print
MCA/3128/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3128 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11076 of 2008
=========================================================
SABURBHAI
UMALABHAI MAVI - Applicant
Versus
STATE
OF GUJARAT & 2 - Opponents
=========================================================
Appearance
:
MR
BJ TRIVEDI, MR
JT TRIVEDI & MS JIGNASA B TRIVEDI for Applicant.
MR HH PARIKH,
ASSTT.GOVERNMENT PLEADER for
Opponents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 01/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
It
is indicated that wages as required under Section 17(B) of the
Industrial Disputes Act have been paid to the applicant from January,
2010 to March, 2010. Differently put, the order is implemented to
that extent. In light of this, learned advocate Mr. J.T.Trivedi does
not press this application, without prejudice to the right of the
applicant to take appropriate steps against the respondents, in the
event wages under Section 17(B) of the ID Act, as and when they
accrue, are not paid. The application stands disposed of accordingly.
Notice discharged. No costs.
[A.L.Dave,J.][Bankim
N.Mehta,J]
(patel)
Top