Gujarat High Court
Sarabhai vs Employees’ on 5 March, 2010
Gujarat High Court Case Information System
Print
SCA/1333/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1333 of 2010
With
SPECIAL
CIVIL APPLICATION No. 1334 of 2010
To
SPECIAL
CIVIL APPLICATION No. 1336 of 2010
=========================================================
SARABHAI
CHEMICALS & 1 - Petitioner(s)
Versus
EMPLOYEES'
STATE INSURANCE CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2.
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
MR SACHIN D VASAVADA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/03/2010
ORAL
ORDER
Considering
request made by learned Advocate Mr. KD Gandhi, matters are adjourned
to 9.3.2010. Meanwhile, let, petitioner company approach immediately
on 6th or 8th March, 2010 to highest authority
with bona fide offer in respect of due amount which is to be paid by
company and let ESI Corporation may reconsider it and take
appropriate decision.
(H.K.
Rathod,J.)
Vyas
Top