Gujarat High Court High Court

Sumitraben vs Manager on 3 May, 2011

Gujarat High Court
Sumitraben vs Manager on 3 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5128/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5128 of 2005
 

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

 

SUMITRABEN
MANGALDAS MEHTA - Petitioner(s)
 

Versus
 

MANAGER,LYKA
LABS LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
HINA DESAI for
Petitioner(s) : 1, 
NANAVATI ASSOCIATES for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/05/2011 

 

 
ORAL
ORDER

Learned
advocate Mr. Samta Patel appearing for respondent. One affidavit is
placed on record where calculation is placed by respondent and
according to that calculation, Lab has paid total amount of Rs.
2,58,311/- as per Annexure-A, Page-211 and affidavit is on
Page-219. Copy of this affidavit is received by learned advocate,
Ms. Hina Desai on behalf of petitioner.

Learned
advocate Ms. Hina Desai objecting such calculation, which is not
correct and proper as per service condition and petitioner may also
placed on record her calculation that how much amount is entitled
according to award passed by Industrial Tribunal, Vadodara.
Therefore, matter adjourned to 15.06.2011.

(H.K.RATHOD,J)

Girish

   

Top