Gujarat High Court Case Information System
Print
CA/253/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 253 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11161 of 2009
=========================================================
TUSHAR
G RAMPARIYA - Petitioner(s)
Versus
JAMNAGAR
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
MR PREMAL R JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/02/2011
ORAL
ORDER
Shri
Premal R. Joshi, learned advocate appearing for the
respondent-employer in this civil application makes a request for
adjournment so as to enable him to take out appropriate application
for seeking clarification by way of review of the order dated
6.7.2010 as he was of the impression that as per his understanding,
the Court while passing the order on 6.7.2010 permitted the
employer-original petitioner to reinstate the workman at prevalent
minimum wages.
Shri
T.R. Mishra, learned advocate appearing for the petitioner strongly
objects and submits that the orders of the Court are to be read as it
is. They are not to be read as per the understanding of learned
advocates appearing for the parties.
Be
that as it may, the Court is of the view that such request for
adjournment shall ordinarily not be rejected. However, at the same
time, the advocate has to act appropriately for seeking any
clarification and hence at his request, the matter is adjourned to
22nd February, 2011.
(S.R.BRAHMBHATT,J.)
Vahid
Top