Gujarat High Court High Court

State vs Gohil on 4 August, 2010

Gujarat High Court
State vs Gohil on 4 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8977/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8977 of 2010
 

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


 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

GOHIL
SURENDRASINH PRAVINSINH - Respondent(s)
 

=========================================================
 
Appearance : 
MS CM SHAH
AGP for Petitioner(s) : 1 - 3. 
None for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 04/08/2010 

 

 
ORAL
ORDER

RULE.

Notice as to interim relief returnable on 06.09.2010.

In
the meantime, the impugned award dated 28.01.2010 passed by the
Labour Court, Bhavnagar in Reference [LCB] No. 155 of 2005, qua
continuity of service and 10% back wages is stayed. The direction qua
reinstatement is not stayed.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top