Gujarat High Court High Court

=========================================Appearance vs Rs.12 on 16 July, 2010

Gujarat High Court
=========================================Appearance vs Rs.12 on 16 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1423/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1423 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13084 of 2009
 

With


 

CIVIL
APPLICATION No. 6620 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1423 of 2010
 

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

BHARUCH
NAGARPALIKA (NOW NAGAR SEVA SADAN, BHARUCH) 

 

Versus
 

CHANDRAKANT
RAMANLAL PATHIYAR 

 

=========================================Appearance
: 
MR SACHIN D
VASAVADA for
the Appellant  
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 16/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

ORDER
IN LETTERS PATENT APPEAL:

ADMIT.

ORDER
IN CIVIL APPLICATION :

Effect
and operation of order dated 31.8.2009 passed by the Labour Court,
Bharuch in Recovery Application No.37 of 2005 and order of the
learned Single Judge dated 8.3.2010 in Special Civil Application
No.13084 of 2009, is stayed, provided the appellant deposits
Rs.12,460/- with the Labour Court which will be available to be
disbursed in accordance with the decision of the Labour Court in
relation to the main dispute of entitlement
of the respondent workman to be retained in service.

Civil
Application is disposed of accordingly.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

omkar

   

Top