Gujarat High Court High Court

Una vs Saurastra on 6 April, 2011

Gujarat High Court
Una vs Saurastra on 6 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/165/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 165 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 4331 of 2011
 

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

 

UNA
TALUKA KHEDUT SAHAKARI KHAND UDYOG MANDALI LIMITED - Petitioner(s)
 

Versus
 

SAURASTRA
MAJOOR MAHAJAN SANGH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS GOGIA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR AK
CLERK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 06/04/2011 

 

 
 
ORAL
ORDER

Heard
Learned advocate Mr.P.S.Gogiya appearing on behalf of petitioner.
Learned advocate Mr. A.K.Clerk appearing on behalf of respondent.

Today,
details of legally due amount of permanent workman has been placed
on record by Learned advocate Mr.A.K.Clerk. Copy thereof is supplied
to Learned advocate Mr.P.S.Gogiya. Therefore, aforesaid details have
been taken on record.

Learned
advocate Mr.A.K.Clerk appearing on behalf of respondent requests for
some time to file appropriate petition claiming due amount of
permanent workman, which has not been received so far and petitioner
establishment is already closed and
managerial administration is taken over by custodian, and
therefore, considering his request, matter is adjourned to
19.04.2011.

(H.K.Rathod.J)

GIIRSH

   

Top