Gujarat High Court High Court

Unnati vs Rajesh on 11 July, 2008

Gujarat High Court
Unnati vs Rajesh on 11 July, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/28945/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 28945 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 5956 of 2008
 

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

 

UNNATI
ENGINEERING COMPANY - Petitioner(s)
 

Versus
 

RAJESH
P SHAH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.VARUN
K.PATEL for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1, 
MR
BIREN A VAISHNAV for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/07/2008  
ORAL ORDER

By
order dated 5.5.2008 both the petitions are admitted and so far as
the petitioner in Special Civil Application No. 28945 of 2007 is
concerned, this Court had directed that the petitioner shall have to
comply with the provisions of Section 17B of the I.D. Act, 1947. It
is informed that the hearing of these two petitions was scheduled
today for ascertaining as to whether the petitioner-employer has
anything to file in counter to the affidavit filed by the respondent
workman as contemplated under Section 17B of the Act. The petitioner
employer informs that as of now it has no material to file in counter
to the workman’s affidavit. Hence the petitioner shall fulfill the
obligations under Section 17B and continue to do so during pendency
of this petition. Ad-interim relief on that condition stands
confirmed. S.O. to 20th August, 2008.

[
K.M. Thaker, J. ]

rmr.

   

Top