Gujarat High Court Case Information System
Print
COMA/142/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 142 of 2010
In
COMPANY
PETITION No. 121 of 1995
=========================================
VITHALBHAI
ASHABHAI MAHERIA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF SHRI AMBIKA MILLS LTD - Respondent(s)
=========================================
Appearance :
MR
AJAY L PANDAV for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
JS YADAV for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 19/07/2010
ORAL
ORDER
The
applicant has taken out the judges summons, praying for the
direction to Official Liquidator of Shri Ambika Mills Ltd. to pay
legal dues i.e. Notice Salary, 11 day’s salary of January 1987,
Gratuity and other legal dues etc. to the applicant as an employee
of the respondent company. Before filing this application, the
applicant has approached the Labour Court who has dismissed the
Claim Petition filed by the applicant for want of prosecution. The
Restoration Application filed by the applicant was also rejected by
the Labour Court. Special Civil Application filed against said
order being S.C.A. No. 9348 of 2008 is dismissed by this Court on
31.3.2009. Hence the applicant has lost his legal battle in all
fronts.
In
the above view of the matter, the Court is of the view that the
applicant is not entitled for any relief prayed for in this
Application. This application is, therefore, summarily rejected.
(K.A.
PUJ, J.)
Pankaj
Top