Gujarat High Court High Court

Dy vs Dipaksinh on 12 July, 2010

Gujarat High Court
Dy vs Dipaksinh on 12 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7915/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7915 of 2010
 

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


 

DY
EXECUTIVE ENGINEER - Petitioner(s)
 

Versus
 

DIPAKSINH
GAMBHIRSINH JADEJA - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SHASHIKANT S GADE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/07/2010 

 

ORAL
ORDER

Heard.

Rule.

There
shall be Ad-interim stay of the impugned award passed by the Labour
Court, Bhuj in Reference (LCG) No.871/1996 dated 11.03.2010 qua the
direction regarding grant of continuity of service and back wages.
The direction regarding reinstatement is not stayed.

Notice
for confirmation of interim relief, returnable on 09.08.2010. Direct
service permitted.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top