Gujarat High Court High Court

Sarabhai vs Employees’ on 11 February, 2010

Gujarat High Court
Sarabhai vs Employees’ on 11 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1336/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1336 of 2010
 

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

 

SARABHAI
COMMON SERVICE & 1 - Petitioner(s)
 

Versus
 

EMPLOYEES'
STATE INSURANCE CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
K.S. NANAVATI SENIOR ADVOCATE FOR NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/02/2010 

 

 
 
ORAL
ORDER

Heard
Shri K.S. Nanavati learned senior advocate appearing for the
petitioners.

He
has submitted that on account of financial crisis, time was required
for making payment. The Bank accounts have been frozen, but the
matter could be settled.

In
view of this, let there be a notice for final disposal returnable on
23rd February,2010. Direct service is permitted.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top