Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Employees State Insurance And Anr vs Texas Jeans Company Through Mr. ...
2022 Latest Caselaw 2027 Bom

Citation : 2022 Latest Caselaw 2027 Bom
Judgement Date : 26 February, 2022

Bombay High Court
Employees State Insurance And Anr vs Texas Jeans Company Through Mr. ... on 26 February, 2022
Bench: Madhav J. Jamdar
              Digitally signed by
HEMANT        HEMANT
              CHANDERSEN
CHANDERSEN    SHIV
SHIV          Date: 2022.02.26
              15:30:11 +0530


             Shiv

                                                    1/1
                                                                                 20.a4497.18.doc
                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               CIVIL APPELLATE JURISDICTION
                                    CIVIL APPLICATION NO.4497 OF 2018
                                                   IN
                                    FIRST APPEAL ST. NO.17814 OF 2018

             Employees State Insurance & Anr.                  ... Applicants
                       V/s.
             Texas Jeans Company                               ... Respondent

             Mr.P.M.Palshikar for the Applicants.


                                            CORAM :       MADHAV J. JAMDAR, J.
                                           DATE     :     26TH FEBRUARY 2022
             P.C:-

1. Heard Mr Palshikar, learned Counsel appearing for the Applicants. None for the Respondents although served.

2. The Civil Application is taken out for condonation of 52 days in filing the First Appeal. The First Appeal is filed challenging the judgment and order of Employees Insurance Court, Mumbai dated 31/01/2018 in Application (ESI) No 07 of 2012.

3. The reasons are set out in paragraphs 2 and 3 of the Civil Application. Although the Respondent is served, none appears for the Respondent and no reply is filed to the Civil Application.

4. In view of this the contentions raised in Civil Application have remained uncontroverted. For the reasons set out in Civil Application, the same is allowed in terms of prayer clause (a).

[MADHAV J. JAMDAR, J.]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter