Gujarat High Court High Court

Dhoraji vs Rabadia on 15 March, 2010

Gujarat High Court
Dhoraji vs Rabadia on 15 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11207/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11207 of 2009
 

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

 

DHORAJI
NAGARPALIKA - Petitioner(s)
 

Versus
 

RABADIA
MAHESHBHAI CHANDULAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR TR
MISHRA for Respondent(s) : 1, 
MR UT MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/03/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Premal R. Joshi for petitioner and learned
Advocate Mr. Mishra for respondent workman. This Court has passed
order on 2nd November, 2009. Rule has been issued and ad
interim relief has been granted subject to compliance of section 17B
of ID Act, 1947. Learned Advocate Mr. Joshi for petitioner submitted
that respondent workman has been reinstated in service and,
therefore, ad interim relief granted by this court by order passed by
this Court dated 2nd November, 2009 is confirmed till
special civil application is finally decided by this Court. Let
workman concerned must have to file affidavit of unemployment as not
gainfully employed from the date of award before petitioner and
thereafter, let petitioner may verify it and then to pay last drawn
wages to workman from date of award till date of actual reinstatement
within one month from date of receiving copy of this order.

(H.K.

Rathod,J.)

Vyas

   

Top