Gujarat High Court High Court

R vs A on 10 February, 2010

Gujarat High Court
R vs A on 10 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9504/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9504 of 2009
 

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


 

R
B PANDYA & 28 - Petitioner(s)
 

Versus
 

A
V JASANI T B HOSPITAL TRUST & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHALIN N MEHTA for
Petitioner(s) : 1 - 29. 
MR.VARUN K.PATEL for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
ORAL
ORDER

It
was jointly stated at the bar that there have been factual
developments on the ground, due to which the petition may not be
heard for final disposal at this stage. However, since the majority
of the petitioners are admittedly not paid wages since more than
eight months and the respondent-Trust has some fund earmarked for
payment of wages, it could be ordered to be disbursed amongst such of
the petitioners who have not settled their dispute with the
respondent-Trust. It was submitted that out of approximately Rs. 6
lacs available with the Trust, equal amounts may be distributed among
and disbursed to eighteen of the petitioners, who have not directly
settled their disputes with the Trust. Therefore, by way of interim
arrangement, without prejudice to the rights and contentions of the
parties and subject to further orders of this Court, respondent no.1
is directed to disburse to each of the eighteen petitioners, of which
an agreed list is to be placed on record, the sum of Rs. 25,000/-
within a period of one week by cheques in their respective names.

Hearing
of the petition is adjourned to 19.03.2010.

(D.H.Waghela,
J.)

Jyoti

   

Top