Gujarat High Court High Court

Rajesh vs Executive on 9 July, 2010

Gujarat High Court
Rajesh vs Executive on 9 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6942/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6942 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2443 of 2010
 

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


 

RAJESH
SHANTILAL TRIVEDI - Petitioner(s)
 

Versus
 

EXECUTIVE
ENGINEER - SAURASHTRA BRANCH CANAL DIVISION - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TR MISHRA for
Petitioner(s) : 1, 
MR SP HASURKAR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 09/07/2010 

 

 
ORAL
ORDER

1. By
way of this application, the applicant has prayed to direct the
respondent to pay the wages to the applicant as required u/s. 17-B of
the I.D. Act from the date of award till date.

2. Heard.

In view of the averments made in the application, the same is granted
in terms of para 3[A[. The respondent is directed to pay wages to the
applicant under Section 17-B of the I.D. Act, w.e.f. 01.16.2009 till
today, and the same shall be paid on or before 19.07.2010. It is
further directed that the respondent shall pay regular salary to the
applicant, on or before 10th
of every month.

4. With
above directions, the application stands disposed of.

Office
is directed to list main matter for hearing on 05.04.2011.

[K.S.

JHAVERI, J,]

/phalguni/

   

Top