Gujarat High Court High Court

========================================= vs Mr Sachin D Vasavada For on 29 March, 2011

Gujarat High Court
========================================= vs Mr Sachin D Vasavada For on 29 March, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1361/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1361 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4036 of 2010
 

To


 

FIRST
APPEAL No. 556 of 2011
 

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

NITRO
AROMATICS (A DIVISION OF DEEPAK NITRITE LIMITED) 

 

Versus
 

ESI
CORPORATION, SUB-REGIONAL OFFICE & 2 

 

========================================= 
Appearance
: 
MR KABIR A HATHI for 
Applicant 
MR SACHIN D VASAVADA for
Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 29/03/2011 

 

 
ORAL
ORDER

Both
the learned counsel for the parties submitted that considering the
point involved in the First Appeal, the hearing of First Appeal may
be expedited. Mr.Kabir Hathi, learned counsel for the applicant
submits that if the hearing of the First Appeal is to be expedited
then he would not press this application at this stage.

The
Civil Application stands disposed of as not pressed. Registry is
directed to call for Record & Proceedings of E.S.I. Case from the
concerned E.S.I. Court, so as to reach to this Court on or before
13th April, 2011. Registry is directed to list First
Appeal along with Record & Proceedings for final hearing on 19th
April, 2011.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top