Gujarat High Court
State vs Balabhai on 4 August, 2010
Gujarat High Court Case Information System
Print
SCA/8931/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8931 of 2010
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
BALABHAI
VASHRAMBHAI - Respondent(s)
=========================================================
Appearance :
MS CM SHAH
AGP for Petitioner(s) : 1 - 3.
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 04/08/2010
ORAL
ORDER
RULE.
Notice as to interim relief returnable on 06.09.2010.
In
the meantime, the impugned award dated 10.12.2009 passed by the
Labour Court, Bhavnagar in Reference [LCB] No. 13 of 2007, qua
continuity of service and 20% back wages is stayed. The direction qua
reinstatement is not stayed.
[K.S.
JHAVERI, J.]
/phalguni/
Top