Gujarat High Court High Court

Divisional vs Thakorebhai on 24 January, 2011

Gujarat High Court
Divisional vs Thakorebhai on 24 January, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3030/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 3030 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13822 of 2009
 

With


 

CIVIL
APPLICATION No. 16325 of 2010
 

In
LETTERS PATENT APPEAL No. 3030 of 2010
 

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

 

DIVISIONAL
CONTROLLER - Appellant(s)
 

Versus
 

THAKOREBHAI
GIRDHARBHAI PARMAR CONDUCTOR BADGE NO.310 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KIRAN D PANDEY for
Appellant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
prima facie appears that there was callous approach on the part of
the appellant/applicant in not leading proper evidence on the
aspects as to whether the workman was badli
conductor or not. Hence, the said default may attract cost.

Ms.Pandey,
learned Counsel for the appellant/applicant, further states that the
appellant/applicant has no
objection in reinstatement of the respondent workman to his original
position of badli
conductor.

In
view of the above, Notice
returnable on 8.2.2011,
on condition that the appellant/applicant deposits an amount of
Rs.5,000/- towards probable cost. The said amount shall be
deposited before the returnable date.

(Jayant Patel, J.)

(J.

C. Upadhyaya, J.)

vinod

   

Top