Gujarat High Court Case Information System
Print
SCA/7941/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7941 of 2011
=====================================
UNION
OF INDIA THROUGH GENERAL MANAGER & 3 - Petitioner(s)
Versus
KESARIBEN
MANSUKHBHAI WD/O TROLLEY MAN - Respondent(s)
=====================================
Appearance
:
MRS VASAVDATTA BHATT for
Petitioner(s) : 1 - 4.
MR YV SHAH for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/08/2011
ORAL
ORDER
1.0 The
matter was taken up for final hearing but it could not be proceeded
because the learned advocate for the petitioner – Railway is
not having all the papers with her.
2.0 It
is really painful that the persons, in-charge of the affairs, have
become totally insensitive to the hard realities of life. A person,
died on 27th January 1993, widow is awaiting for long 18
years to get even the ‘ admitted dues’. When it is put
to the learned advocate Mrs. Bhatt for the petitioner – Railway
as to why and at whose instance, the ‘ admitted amount’
is not paid, the learned advocate for the petitioner is not able to
answer. The learned advocate for the petitioner prays for one
month’s time to pay the ‘ admitted dues’. It would have
been in fitness of things if the person, who is responsible for not
making the payment of ‘admitted dues’, was denied the wages from the
date he denied to pay the admitted dues.
3.0 In
the aforesaid facts of the case, it is deemed fit that the General
Manager, Western Railways shall remain present before this Court, if
the admitted dues are not paid by the Railways to the widow on or
before 17 th August 2011.
3.1 The
matter is adjourned to 17th August 2011.
3.2 A
copy of this order be made available to the learned advocate for the
petitioner for its onward communication for compliance.
[
Ravi R. Tripathi, J. ]
hiren
>
Top