Gujarat High Court Case Information System
Print
LPA/2171/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2171 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9994 of 2009
With
CIVIL
APPLICATION No. 10795 of 2010
In
LETTERS
PATENT APPEAL No. 2171 of 2010
=========================================================
GUJARAT
WATER SUPPLY AND SEWERAGE BOARD
Versus
RASID
B ARAB
=========================================================
Appearance
:
MR
MEHUL H RATHOD for
Appellant(s) : 1,
NOTICE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
ORDER
IN LETTERS PATENT APPEAL:
ADMIT.
ORDER
IN CIVIL APPLICATION :
1. RULE
returnable on 22nd
March 2011.
2. The
learned counsel for the appellant has urged that the respondent
workman was engaged in June 1990 and worked for about one month.
Thereafter, he was transferred to some nearby place. But, the
respondent did not report there. Therefore, his appointment came to
an end automatically. After 7 years, the workman filed statement of
claim before the Labour Court.
3. Learned
counsel for the appellant has also urged that the respondent has not
worked for 240 days.
4. Until
further order is passed, effect and operation of award dated
22.10.2008 passed by the Labour Court, Bhuj in Reference (LCB) No.232
of 1996 and order of the learned Single Judge dated 8.3.2010 in
Special
Civil Application
No.9994 of 2009, shall remain stayed.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top