Gujarat High Court
The vs The on 5 September, 2008
Bench: S.R.Brahmbhatt
SCA/4484/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4484 of 2008 ================================================= THE GUJARAT STATE ROAD TRANSPORT CORPORATION - Petitioner Versus THE SECRETARY, GUJARAT STATE TRANSPORT DRIVERS' CONDUCTOR A & 1 - Respondents ================================================= Appearance : MS SEJAL K MANDAVIA for Petitioner: NOTICE SERVED for Respondents : 1 - 2. ================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 05/09/2008 ORAL ORDER
Heard
learned counsel for the petitioner. It is contended that the award
impugned is passed without appreciating the fact that the misconduct
of the workman has not been considered, grave enough for awarding
appropriate punishment. No one is present for resisting the petition,
though served.
RULE.
Ad-interim relief granted earlier shall continue till further orders.
[
S.R. BRAHMBHATT, J ]
/vgn