Gujarat High Court Case Information System
Print
SCA/17267/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17267 of
2010
===============================================================
IQBALBHAI
IBRAHIMBHAI SAIYED - Petitioner(s)
Versus
MANAGING
DIRECTOR / MANAGER SIDDHI CO OPERATIVE BANK LTD & 1 -
Respondent(s)
===============================================================
Appearance
:
MR
ARISH L SAIYED for
Petitioner(s) : 1,MR AKIL A SAIYED for Petitioner(s) : 1,
MR GM
JOSHI for Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/02/2011
ORAL
ORDER
1.
Heard Mr. Saiyed, learned advocate for the petitioner and Mr. Joshi,
learned advocate for the respondent.
2.
While partly allowing the termination application, the learned labour
Court awarded Rs. 1,50,000/- as lumpsum amount in lieu of all claims
and did not grant relief of reinstatement and/or backwages. In Appeal
learned Industrial Court enhanced the said amount to Rs.5,00,000/-.
The petitioner-workman is aggrieved by the said order.
3.
As recorded in the separate order passed today in SCA No.1897 of
2011, the respondent employer has also challenged the same award.
Thus, this is a cross-petition. Hence, Rule. Mr.Joshi,
learned advocate waives service of Notice of Rule on behalf of the
respondent.
(K.M.THAKER,J.)
Suresh*
Top