Gujarat High Court
State vs Vajshi on 8 July, 2010
Gujarat High Court Case Information System
Print
SCA/12851/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12851 of 2009
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
VAJSHI
MERAMAN - Respondent(s)
=========================================================
Appearance :
MS
C.M. SHAH AGP for Petitioner(s) : 1,
MR KISHOR M PAUL for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2010
ORAL
ORDER
Learned
AGP states that the respondent-workman has been reinstated in service
pursuant to the orders passed by this Court.
RULE.
The impugned award passed by the Labour Court, Junagadh is stayed
only qua the grant of 50% back wages to the respondent since the
respondent has already been reinstated in service. Mr. K.M. Paul,
learned counsel, waives service on behalf of the respondent.
[K.S.
JHAVERI, J.]
Pravin/*
Top