Gujarat High Court High Court

Dy vs Rajubhai on 28 January, 2010

Gujarat High Court
Dy vs Rajubhai on 28 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/127/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 127 of 2010
 

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

 

DY.
EXECUTIVE ENGINEER - Petitioner(s)
 

Versus
 

RAJUBHAI
BHANKABHAI GHUMADIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHASHIKANT S GADE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 28/01/2010 

 

 
ORAL
ORDER

Notice
for final disposal returnable on 23rd
February,2010.

As
the notice has been issued for final disposal, the question with
regard to compliance with Section 17B of the Industrial Disputes
Act,1947 is not addressed to at this stage. The award impugned is
ordered to be stayed till returnable date. It would be open to the
concerned workman to raise appropriate submissions with regard to
Section 17B of the Industrial Disputes Act, 1947 in case the matter
is not heard and decided on the returnable date itself.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top