Gujarat High Court High Court

State vs Dhobi on 15 February, 2010

Gujarat High Court
State vs Dhobi on 15 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1368/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1368 of 2010
 

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


 

STATE
OF GUJARAT - Petitioner
 

Versus
 

DHOBI
RAMINKALAL TRIBHOVANBHAI   Respondent
 

================================================= 
Appearance
: 
MR. NEERAJ SONI, LD. AGP for
Petitioner: 
None for Respondent:
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/02/2010 

 

 
 
ORAL
ORDER

Heard
learned AGP Mr. Soni for the petitioner State. He contended that the
Labour Court while issuing direction in respect of the reference
which was especially containing payment with regard to reinstatement
has incorporated the direction to treat the workman as per provision
of G.R. Dated 17/10/1988, which is popularly known as Daulatbhai
Parmar Committee Report, which is for according benefits to daily
wagers in the State and especially in Road & Building department.
In view of this, he submits that the Labour Court has not adhered to
the terms of reference.

Notice
for final disposal returnable on 11/3/2010. In the meantime and till
the returnable date, there shall be ad-interim stay against
implementation and operation of the impugned award.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top