Gujarat High Court
Vijaysinh vs Divisional on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/4985/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4985 of 2009
=========================================================
VIJAYSINH
GUNWANTSINH PANDAV - Petitioner
Versus
DIVISIONAL
CONTROLLER - Respondent
=========================================================
Appearance :
MR
IS SUPEHIA for Petitioner
None
for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 23/06/2009
ORAL
ORDER
Notice
for final disposal returnable on 23.7.2009. In the meantime and till
the returnable date, specific cogent affidavit-in-reply is expected
to be filed on behalf of respondent indicating as to what prevented
the Corporation from reinstating the workman from the date of effect
of the award till its actual reinstatement and why he shall not be
paid full wages for that period.
(S.R.BRAHMBHATT,
J.)
pallav
Top