Gujarat High Court High Court

Vasoya vs A on 18 April, 2011

Gujarat High Court
Vasoya vs A on 18 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/851/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 851 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 19168 of 2005
 

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

 

VASOYA
LALITKUMAR GORDHANBHAI & 4 - Applicant(s)
 

Versus
 

A
S BHARTI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH H RATHOD for
Applicant(s) : 1 - 5. 
NOTICE SERVED for Opponent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
basis of the present petition is non compliance with the order dated
19.07.2010 passed by this Court in Spl. C.A. No. 7723 of 2002 and
allied matters whereby the direction was given to reinstate the
respondent workman on or before 01.09.2010 by modifying the award
passed by the labour Court.

Pursuant
to the notice issued by this Court in the present application, Ms.
Moxa Thakkar, learned AGP places on recorded copy of order dated
02.04.2011 passed by the Executive Engineer, Rajkot Irrigation
Division, Rajkot stating that the original petitioners have been
reinstated in service. She further states on instructions of Mr.
S.H. Rami, Deputy Executive Engineer, Irrigation Sub Division,
Upleta, Dist Rajkot who is present before the Court that the arrears
of the salary from 01.09.2010 till the date of actual date of
reinstatement shall be paid within a period of 3 months from today.
She, however, states that the aforesaid shall be subject to any order
which may be passed against the order which may be filed against the
impugned order passed by the learned Single Judge.

Under
the circumstances, the principal cause of the petitioner is
satisfied. Hence the present proceedings are not required to be
continued any further.

This
application is disposed of accordingly. Notice is discharged. No
costs.

[JAYANT
PATEL, J]

[H.B.

ANTANI, J.]

mathew

   

Top