Gujarat High Court Case Information System
Print
CA/9530/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 9530 of 2011
In
CIVIL
APPLICATION No. 7811 of 2010
In
LETTERS PATENT APPEAL No. 2001 of 2009
=========================================================
MAHADEV
KISHAN SAVANT - Petitioner(s)
Versus
LAXMI
TEXTILE - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 19/10/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Applicant-appellant
has filed this application in person. Application itself does not
reveal any specific relief that the applicant seeks. However, since
the applicant-workman is appearing in person, we have heard him at
some length. What we can gather was that he seeks all the benefits
of his service including back wages right from 1986. Such issues are
part of the Letters Patent Appeal that he has filed challenging the
judgment of the learned Single Judge.
By
virtue of order of the learned Single Judge, though reinstatement
was granted, back wages were denied to him.
In
the above view of the matter, in this Civil Application, no prayer
can be granted. It would be open for the applicant to raise all
contentions in the appeal which is pending.
Civil
Application is dismissed.
[AKIL
KURESHI, J.]
[MS.
SONIA GOKANI, J.]
pirzada/-
Top