Gujarat High Court High Court

Rashmikant vs Apani on 7 April, 2010

Gujarat High Court
Rashmikant vs Apani on 7 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5529/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5529 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 402 of 2003
 

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

 

RASHMIKANT
KANTILAL TRIVEDI - Petitioner(s)
 

Versus
 

APANI
SAHAKARI BANK LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1, 
MR GM JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/04/2010 

 

ORAL ORDER

There
is no stay granted by this Court in SCA filed by opponent against
reinstatement and only back wages has been stayed.

The
prayer made by present applicant in present application is to direct
opponent bank to permit present applicant to report for duty on his
original post and further be pleased to direct the opponent bank to
pay regular wages and all other benefits to present applicant.

Learned
advocate Mr. Upadhyay submitted that in pursuance of the order passed
by this Court on 17th February 2004, the applicant workman
has been reinstated in service by opponent bank on 13th
March 2004 and remained in service up to October 2008.

After
October 2008, learned advocate Mr. Upadhyay submitted that applicant
workman has addressed the letters to opponent Bank on 9th
September 2008 and 10th September 2008, but, thereafter,
applicant workman is not reinstated by opponent Bank and for a period
of two years also, applicant workman remained silent and on 6th
November 2008, applicant has filed present civil application.

Therefore,
opponent Bank is directed to file reply against these facts as to why
applicant workman is not remained continue in service though there is
no stay granted by this Court against reinstatement on or before 26th
April 2010.

Accordingly,
matter is adjourned to 26 th
April 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top