Gujarat High Court
Usha vs Shivshankar on 27 August, 2010
Gujarat High Court Case Information System
Print
SCA/10169/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10169 of 2010
=========================================================
USHA
COMPRESSOR PVT LTD - Petitioner(s)
Versus
SHIVSHANKAR
GOPINATH SHARMA - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/08/2010
ORAL
ORDER
Rule.
Stay of the impugned order of the Labour Court, Ahmedabad on
condition that the petitioner will deposit, with the Registry of this
Court, amount of Rs.28,179/-, as directed by the Labour Court, which
will be invested in FDR with a nationalized bank initially for a
period of three years and interest accrued on the same quarterly will
be paid to the respondent.
Notice
for confirmation of interim relief returnable on 4th
October 2010.
The
amount will be deposited before the returnable date.
(K.S.
JHAVERI, J.)
zgs/-
Top