Gujarat High Court Case Information System
Print
CA/12069/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12069 of 2010
In
SPECIAL
CIVIL APPLICATION No. 327 of 2010
=========================================
JANAKSINH
BHUPATSINH JADEJA - Applicant(s)
Versus
RANGE
FOREST OFFICER - Opponent(s)
=========================================
Appearance :
MR
HARSHIT S TOLIA for
Applicant(s) : 1,
MR PARTH S TOLIA for Applicant(s) : 1,
MR NEERAJ SONI,
AGP for Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/10/2010
ORAL
ORDER
Despite
the earlier order passed by this Court neither the applicant has been
paid the wages under Section 17B of the Industrial Disputes Act nor
he has been reinstated in service. Despite, even the present
application being adjourned time and again, Shri Neeraj Soni,
learned AGP has stated at the bar that there is no response from the
opponent. Hence, stand over to 29/10/2010. On that day, the
opponent-Range Forest Officer, Gondal is hereby directed to
personally remain present before this Court at 11:00 a.m. and to
explain why the earlier order passed by this Court is not complied
with, failing which, the matter shall be reported to the higher
authority for appropriate action.
Registry
is directed to give a copy of this order to Shri Neeraj Soni,
learned AGP to communicate it to the opponent for his compliance.
(M.R.
SHAH, J.)
siji
Top