Gujarat High Court High Court

Vishwanath vs Services on 26 April, 2010

Gujarat High Court
Vishwanath vs Services on 26 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2876/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2876 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4619 of 2007
 

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

 

VISHWANATH
KANTILAL SHRIMALI - Petitioner(s)
 

Versus
 

SERVICES
AUTO - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND SONGARA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/04/2010 

 

 
 
ORAL
ORDER

Present
application is filed by original respondent with a prayer to vacate
interim-relief, granted by this Court in Special Civil Application
No.4619 of 2007 on 10.04.2008.

Learned
Labour Court in Reference (LCA) No.738 of 1997 on 06.06.2006,
granted reinstatement with continuity of service with 25% of
backwages for the interim period. This Court has admitted the
matter, Rule has been accordingly issued and ad-interim relief in
terms Para-7(B) was granted, subject to compliance of Section 17-B
of Industrial Disputes Act, 1947.

Learned
advocate Ms.Niyati Shah, appearing on behalf of respondent-original
petitioner submitted that earlier payment as required under Section
17-B of Industrial Disputes Act,1947 has been made to
respondent-workman, which comes to round about Rs.37,000/-. Learned
advocate Ms.Shah submitted that original petitioner is prepared to
pay last drawn wages to the applicant, with effect from 01.08.2009
to 30.04.2010, which comes to Rs.10,800/-. For that, cheque of
amount of Rs.10,800/- in the name of applicant is handed over to
learned advocate Mr.N.D.Songara, who is accepting the cheque on
behalf of applicant.

Therefore,
requirement under Section 17-B of the Industrial Disputes Act, 1947
has been complied by the petitioner. Therefore, prayer made in this
application is not required to be granted. Therefore, present
application is disposed of.

However,
it is directed to petitioner to pay last drawn wages regularly to
applicant till Special Civil Application is finally decided by this
Court.

(H.K.RATHOD,
J.)

..mitesh..

   

Top