Gujarat High Court High Court

Idar vs Mohmamad on 2 August, 2011

Gujarat High Court
Idar vs Mohmamad on 2 August, 2011
Author: K.A.Puj,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15683/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15683 of
2010 
 
=========================================================

 

IDAR
MUNICIPAL BUREAU - Petitioner(s)
 

Versus
 

MOHMAMAD
HANIF ALIFKHAN NAGORI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIJAY H NANGESH for
Petitioner(s) : 1, 
MR MANISHS SHAH for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

Heard
Mr. Vijay H. Nangesh, learned advocate appearing for the petitioner
and Mr. Manish Shah, learned advocate appearing for the respondent
No.1.

Having
heard the learned counsels appearing for the parties and having gone
through the impugned award passed by the Labour Court, the Court is
of the view that the matter requires consideration and hence Rule,
returnable on 14th February, 2011.
Mr. Manish Shah learned advocate waives notice of Rule on behalf of
the respondent No.1.

Interim
relief in terms of Para-7 (C) subject to payment under Section 17-B
on filing of an affidavit of unemployment.

(K.A.

PUJ, J.)

Pankaj

   

Top