Gujarat High Court High Court

Bhavnagar vs Laxmanbhai on 8 March, 2010

Gujarat High Court
Bhavnagar vs Laxmanbhai on 8 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13137/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13137 of 2009
 

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

 

BHAVNAGAR
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

LAXMANBHAI
PANCHABHAI MER C/O YOGESHBHAI JOSHI ADVOCATE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RM CHHAYA for
Petitioner(s) : 1, 
MR RAJESH P MANKAD for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. RM Chhaya for petitioner and learned Advocate
Mr. Rajesh P. Mankad for respondent.

Considering
their submissions, question involved in this petition would require
detailed examination. Hence, Rule. Learned Advocate Mr.Mankad waives
service of notice of rule on behalf of respondent.

Considering
submissions made by both learned Advocates, interim relief is
granted as prayed for in para 9(C) of petition on condition that
petitioner Bhavnagar Municipal Corporation shall have to
implement provisions of section 17B of Industrial Disputes Act, 1947
in favour of respondent workman with effect from date of award
because workman has filed affidavit of unemployment which is on
record and copy thereof has been supplied to learned Advocate Mr.
Chhaya for petitioner, therefore, it is directed to petitioner to
pay last drawn wages to respondent workman from date of award till
special civil application is finally decided by this court. In case,
if require need of present respondent workman, then, it is open for
petitioner to reinstate present respondent workman in service
without prejudice to rights and contentions.

(H.K.

Rathod,J.)

Vyas

   

Top