Gujarat High Court High Court

Solanki vs Deputy on 21 July, 2010

Gujarat High Court
Solanki vs Deputy on 21 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5052/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5052 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 5319 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 5320 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 5321 of 2010
 
 
=========================================================


 

SOLANKI
SAMBHUBHAI KADABHAI & 3 - Petitioner(s)
 

Versus
 

DEPUTY
EXECUTIVE ENGINEER - Respondent(s)
 

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


 

Appearance
: 
MR UT MISHRA for Petitioner(s)
: 1 - 4. 
MR KP RAVAL AGP for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 21/07/2010 

 

 
ORAL
ORDER

At
the request of Mr. Raval, learned AGP, S.O. to 09.08.2010.

The
issue involved in this petition is squarely covered by the decision
of this Court dated 16.07.2010 rendered in Special Civil Application
No. 6259/2010 and allied matters. It is, however, clarified that the
impugned award was passed on 29.01.2010 and the same has not been
complied till date and no wages u/s. 17B of the ID is paid to the
petitioners. The concerned officer therefore, will try to implement
the impugned award and will reinstate the petitioners before the
returnable dated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top