Gujarat High Court High Court

P vs Gujarat on 5 March, 2010

Gujarat High Court
P vs Gujarat on 5 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/94/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 94 of 2010
 

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

 

P
M SOLANKI - Petitioner(s)
 

Versus
 

GUJARAT
WATER RESOURCES DEVELOPMENT CORPORATION LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR DG
CHAUHAN for Respondent(s) : 1, 
MR JB PARDIWALA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/03/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

The
grievance raised in present petition in para 7A that to direct
respondent to modify the aforesaid order No.650 of 2008 and also to
direct the respondent to issue order as full time employee and
accordingly direct the respondent to fix the salary of petitioner in
accordance with law.

Learned
advocate Mr. D.G. Chauhan submitted that he received communication
from respondent dated 3rd February 2010 in respect of
present petition and accordingly, petitioner is getting regular
salary as per statement annexed to aforesaid letter. The petitioner
workman was reinstated in service pursuant to award passed by Labour
Court on 14th August 2008. Thereafter, regular salary as a
daily wager has been paid to petitioner.

Therefore,
in light of these facts, learned advocate Mr. D.G. Chauhan placed on
record aforesaid letter with xerox copy of statement, which has been
ordered to be taken on record.

In
pursuance of the aforesaid letter dated 3rd February 2010
and statement attached to letter, the grievance raised in present
petition does not survive. Accordingly, present petition is disposed
of.

[H.K.

RATHOD, J.]

#Dave

   

Top