Gujarat High Court Case Information System
Print
SCA/119/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 119 of 2011
=========================================================
STATE
OF GUJARAT THROUGH THE SECTION OFFICER & 2 - Petitioner(s)
Versus
VELUBHA
DANUBHAI GOHIL C/O JAYPALSINH JADEJA - Respondent(s)
=========================================================
Appearance :
MS
MOXA THAKKAR, AGP. for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/01/2011
ORAL
ORDER
Notice
for final disposal returnable on 08.02.2011. Primafacie it appears
that the Award based whereupon the order of recovery made is
impugned in this petition itself was modified whereunder the workman
gave-up his claim for backwages completely and therefore the
obligation on the part of the employer is only to reinstate the
workman. Time taken to reinstate the workman to be counted to
workman’s entitlement for salary or full wages. Whatever amount is
thus determined may be paid to the workman forthwith and that on
condition the Award made shall be stayed till returnable date.
*
Sd/-
(S.R.
Brahmbhatt, J.)
M.M.BHATT
Top