Gujarat High Court High Court

Deesa vs Parshottambhai on 4 August, 2011

Gujarat High Court
Deesa vs Parshottambhai on 4 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15859/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15859 of 2010
 

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


 

DEESA
MUNICIPALITY - Petitioner(s)
 

Versus
 

PARSHOTTAMBHAI
FAKIRBHAI GHATAD - Respondent(s)
 

=========================================================
Appearance : 
MR
MEHUL H RATHOD for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
 
ORAL
ORDER

1. Notice
was issued on 27/12/200 returnable on 17/01/2011. Though notice was
served, respondent – workman did not choose to appear before
the Court. On 01/04/2011 the Court issued Rule and granted
interim-relief in terms of paragraph No.10(B) subject to compliance
of Section 17 B of the Industrial Disputes Act, 1947 from the date of
award.

1.1 The
Court issued fresh Notice of Rule on 05/05/2011 as well as Notice as
to interim relief returnable on 18/07/2011. On 18/07/2011 learned
Advocate for the petitioner – Deesa Municipality stated that
the fresh Notice of Rule is served to respondent. Despite that
service, nobody appears and therefore the learned Advocate for the
petitioner was asked to produce admitted signature of the respondent

– workman so as to prima-facie be satisfied that fresh Notice
of Rule is served to respondent – workman.

2. Today,
learned Advocate for the petitioner produced number of documents
wherein the signature of the respondent – workman is admittedly
made.

3. In
view of the fact that though fresh Notice of Rule is served to
respondent – workman and nobody appears on his behalf,
ad-interim-relief granted earlier shall continue to operate till the
final disposal of the matter.

(RAVI
R TRIPATHI, J.)

sompura

   

Top