Gujarat High Court Case Information System
Print
CA/4814/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 4814 of 2010
In
SPECIAL
CIVIL APPLICATION No. 21516 of 2007
=========================================================
DHIRUBHA
KARANSINH JADEJA - Petitioner(s)
Versus
SUPERINTENDENT
ENGINEER & 2 - Respondent(s)
=========================================================
Appearance
:
MRHARSHADKPATEL
for
Petitioner(s) : 1,
Ms VANDANA BHATT AGP for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/05/2010
ORAL
ORDER
Heard
learned advocate Mr.H.K.Patel on behalf of applicant and learned
A.G.P. Ms.Vandana Bhatt on behalf of respondents-Original
petitioners. In present petition prayer made by applicant on the
ground that relief under Section 17-B of Industrial Disputes Act,
1947 is made available to him, but, it is very difficult to maintain
himself and his family with this small amount. Therefore, he prayed
either to reinstate in service or to pay minimum wages as specified
by State Government.
At
this stage, this Court cannot pass any order of reinstatement and
also cannot direct to pay minimum wages. However, request made to
fix an early date for final hearing can be granted. Therefore,
Special Civil Application No.21516 of 2007 is fixed for final
hearing in the second week of August, 2010.
Accordingly,
present Civil Application is disposed of.
(H.K.RATHOD,
J.)
..mitesh..
Top