Gujarat High Court High Court

Taluka vs Rajuben on 14 November, 2011

Gujarat High Court
Taluka vs Rajuben on 14 November, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16152/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16152 of 2011
 

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

 

TALUKA
DEVELOPMENT OFFICER - Petitioner(s)
 

Versus
 

RAJUBEN
GOVINDBHAI GOGDA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAJ V ASHAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Ashar for the petitioner – Taluka Development
Officer, Taluka Panchayat, Tal.Kukavav, to ensure deposit of
Rs.50,000/- (Rupees Fifty Thousand Only), which is directed by the
learned Judge, Labour Court, Amreli to be paid to the respondent,
before the Registry of this Court before the matter could be heard
further.

The
matter is adjourned to 25.11.2011.

A
copy of this order be made available to learned Advocate Mr.Ashar for
its onward communication for compliance.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top