Gujarat High Court High Court

State vs Dashrathji on 11 January, 2011

Gujarat High Court
State vs Dashrathji on 11 January, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14502/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14502 of 2010
 

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


 

STATE
OF GUJARAT & 1 - Petitioners
 

Versus
 

DASHRATHJI
SOMAJI THAKOR - Respondent
 

=================================================
 
Appearance : 
MS. MOXA
THAKKAR, LD. AGP for Petitioners : 1 - 2. 
MR
MP PRAJAPATI for
Respondent: 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/01/2011 

 

 
ORAL
ORDER

Heard
learned AGP for the petitioner. RULE. Shri Rajesh Mankad waives
service of notice of rule for respondent.

So
far as the interim relief is concerned, it is required to be noted
that direction with regard to continuity of service and back wages
are required to be stayed. So far as reinstatement of workman is
concerned, I am of the considered view that, let there be an
opportunity to the petitioner to offer employment as if the workman
is a fresh recruit daily wager, and if such work is offered, the
offering of work and engaging workman would not create any right &
equity upon the workman and would save idle payment under section
17-B
of I.D. Act. In case if the petitioner has no work to offer,
then reinstatement is not to be insisted upon by the workman, as he
would be entitled to receive wages in accordance with law, under
section 17-B of I.D. Act.

/vgn
[ S.R.

BRAHMBHATT, J ]

   

Top