Gujarat High Court
The vs Rahematben on 16 September, 2008
Bench: S.R.Brahmbhatt
SCA/7404/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7404 of 2008 ========================================================= THE RANGE FOREST OFFICER - Petitioner(s) Versus RAHEMATBEN HAKIMBHAI - Respondent(s) ========================================================= Appearance : MR KRUNAL D PANDYA, ASSTT GOVERNMENT PLEADER for Petitioner(s) : 1, NOTICE SERVED for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 16/09/2008 ORAL ORDER
Heard
learned counsel for the petitioner. Though served, none present.
Looking to the award impugned, the matter deserves to be considered
finally. Hence, RULE
returnable on 13.10.2008. Ad-interim relief on condition of complying
with the provisions of Section 17(b). As this order is passed in
absence of any representation from the concerned respondent-workman
who has chosen not to appear before this Court, liberty is reserved
to respondent to approach this Court for modification and/or vacation
of this order with an application, copy whereof to be served upon the
other side.
(S.R.BRAHMBHATT,
J.)
Hitesh