Gujarat High Court High Court

Divisional vs Pratapbhai on 30 August, 2011

Gujarat High Court
Divisional vs Pratapbhai on 30 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/374/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 374 of 2010
 

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

 

DIVISIONAL
CONTROLLER - Petitioner(s)
 

Versus
 

PRATAPBHAI
DAHYABHAI RAVAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/03/2010 

 

ORAL ORDER

Heard
learned advocate Ms. Sejal K. Mandavia appearing on behalf of
Petitioner.

Considering
her submissions, question involved and raised in present petition
requires detailed examination, hence, RULE.

Ad-interim
relief in terms of Para 9(B) on condition with a direction to
Petitioner to comply the provisions of Section 17B of the Industrial
Disputes Act, 1947 by paying last drawn salary to the Respondent from
date of award i.e. 30th
December 2008.

Notice
as to interim relief returnable on 26 th
April 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top