CA/7734/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7734 of 2008 In SPECIAL CIVIL APPLICATION No. 12585 of 2004 ========================================================= HAMABHAI JIVABHAI - Petitioner(s) Versus THE GUJARAT SHEEP & WOOL DEVELOPMENT CORPN. LTD. - Respondent(s) ========================================================= Appearance : MR BK OZA for Petitioner(s) : 1, MR PV HATHI for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 17/07/2008 ORAL ORDER
The
award challenged in the main petition being special civil application
No.12585 of 2004 is of July, 2002. By the said award, the labour
court, Surendranagar has directed the corporation to reinstate the
petitioner of special civil application No.12585 of 2004 with 20%
back wages. The workman as well as the corporation both have
challenged the said award. Ms. Hathi for respondent corporation
submits that at present, the respondent is in employment since 2003.
In that view of the matter, there is no justification for granting
the relief as prayed for at this stage, by overlooking the fact that
several matters older than the subject matter are still pending.
Hence, present application is rejected at this stage.
[K.M.Thaker,
J.]
kdc