Gujarat High Court High Court

Bhimji vs Divisional on 29 January, 2010

Gujarat High Court
Bhimji vs Divisional on 29 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9578/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9578 of 2004
 

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


 

BHIMJI
GOVIND BARADIA - Petitioner
 

Versus
 

DIVISIONAL
CONTROLLER - Respondent
 

=========================================================
Appearance : 
MR
IS SUPEHIA for
Petitioner 
MR HARDIK C RAWAL for
Respondent 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 29/01/2010 

 

 
ORAL
ORDER

The
matter was called out twice, none has remained present for the
respondent. This matter is of the year 2004. The main contention
raised by learned counsel for the workman is that on account of so
called disability incurred by the workman, straightway his services
were terminated without affording him an alternative employment by
way of recategorization.

The
matter deserves to be disposed of hence in order to afford an
opportunity to the other side, it is kept on 11.2.2010 for admission
hearing with a specific observation that if none appears for
respondent, the matter will be decided finally after hearing counsel
for the petitioner on point of recategorization.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top