Gujarat High Court High Court

Gujarat vs Danjibhai on 1 July, 2008

Gujarat High Court
Gujarat vs Danjibhai on 1 July, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/680/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 680 of 2008
 

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

 

GUJARAT
STATE WATER SUPPLY ANDSEWERAGE BOARD, PUBLIC HEALTH & 1 -
Petitioner(s)
 

Versus
 

DANJIBHAI
AMARBHAI RATHOD - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
NAYNABEN K GADHVI for
Petitioner(s) : 1 - 2. 
MR KISHOR M PAUL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate Ms. Naynaben K. Gadhvi for the petitioner and
learned Advocate Mr. Kishor M. Paul for the respondent. Labour Court
has granted reinstatement with 10 % cent back wages for interim
period. Order of termination is of the year 1996. Reference is of
the year 2001. Labour Court has prima facie come to the conclusion
that 232 days’ actual working has been established.

Therefore,
in view of this back ground of the matter and also considering the
submissions made by both the learned advocates, question raised in
this petition would require detailed examination. Hence, Rule. Ad
interim relief in terms of para 15 (C) subject to compliance of
section 17-B of the ID Act, 1947. Notice as to interim relief
returnable on 31st July, 2008. Service of notice of rule
is waived by the learned Advocate Mr. KM Paul on behalf of the
respondent workman.

(H.K.

Rathod,J.)

Vyas