Gujarat High Court
Bharuch vs Riyaz on 10 October, 2011
Gujarat High Court Case Information System
Print
LPA/873/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 873 of 2011
In
SPECIAL
CIVIL APPLICATION No. 14072 of 2010
With
CIVIL
APPLICATION No. 6131 of 2011
In
LETTERS PATENT APPEAL No. 873 of 2011
=================================================
BHARUCH
NAGAR PALIKA NAGAR SEVA SADAN - Appellant(s)
Versus
RIYAZ
ABDUL HAKIMULLA - Respondent(s)
=================================================
Appearance :
MR
DEEPAK P SANCHELA for the Appellants.
MR PH PATHAK for the the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date : 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE G.B.SHAH)
The
effect and operation of the judgment dated 3.12.2010 passed by the
learned Single Judge in Special Civil Application No. 14072 of 2010
shall remain stayed on condition that the applicant-appellant will
pay wages as provided under section 17-B of the Industrial Disputes
Act, 1947. The stay is confirmed on the above condition. On filing of
the affidavit by the respondent, the appellant will pay wages under
section 17-B of the Act from the date of the judgment of the learned
Single Judge i.e. from 3.12.2011. Civil Application stands disposed
of.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top