Gujarat High Court High Court

Gujarat vs Sahirsab on 20 October, 2010

Gujarat High Court
Gujarat vs Sahirsab on 20 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5258/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5258 of 2010
 

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


 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

SAHIRSAB
DIVANJISAB KAZI - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/10/2010 

 

 
 
ORAL
ORDER

Though
served, nobody appears on behalf of the respondent, and, therefore,
it appears that even the respondent is not interested in the wages
under Section 17B of the Industrial Disputes Act and/or reinstatement
as no affidavit is filed by the respondent till date. Hence, by way
of interim relief, the impugned judgement and award passed by the
Labour Court is stayed.

To
be heard in due course.

(M.R.

SHAH, J.)

siji

   

Top