Gujarat High Court
United vs Haresh on 7 September, 2011
Gujarat High Court Case Information System
Print
SCA/5801/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5801 of 2006
=========================================================
UNITED
INDIA INSURANCE COMPANYLTD. - Petitioner(s)
Versus
HARESH
HARJIKASTA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 10/04/2006
ORAL
ORDER
Draft
amendment is granted.
Heard
Mr.Maulik J.Shelat, learned advocate for the petitioner. He has
stated that the insurance company has already filed review
application before the Workmen Compensation Authority somewhere in
September 2005. The workman has filed application under Workmen
Compensation Authority on 17.11.2005 and the authority has passed the
order dated 28.2.2006. Meanwhile still the review application is
pending.
Hence,
Notice returnable on 25.4.2006. Till the review application
is heard and disposed of, the order dated 28.2.2006 is stayed and the
court will not disburse the amount in question.
(
K.M. Mehta, J. )
syed/
Top