Gujarat High Court High Court

Ravikumar vs Divisional on 19 October, 2011

Gujarat High Court
Ravikumar vs Divisional on 19 October, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7177/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7177 of 2011
 

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


 

RAVIKUMAR
BHALABHAI PARMAR - Petitioner(s)
 

Versus
 

DIVISIONAL
CONTROLLER & 1 - Respondent(s)
 

=========================================================
Appearance : 
MRS
SHILPA R SHAH for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR
HARDIK C RAWAL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 19/10/2011 

 

ORAL
ORDER

1. Learned
Advocate appearing for the petitioner – workman states that the
petitioner is getting work for 20 days as was ordered by the learned
Judge of the Labour Court. In view of that the grievance of the
petitioner is redressed.

1.1 Learned
Advocate for the petitioner further states that the Court may dispose
of this petition reserving liberty in favour of the petitioner to
approach the authorities for ventilating his surviving grievance.
Learned Advocate further requests that in the event petitioner files
representation, the authority may be asked to decide the same within
a reasonable time and not to keep the same pending.

2. Learned
Advocate Ms.Archana Patel for Mr.Hardik C Raval for respondent –
Management states that SCA No.805 of 2011 filed by the Management
challenging the very same award is already dismissed by this Court
and therefore no further observation is required to be made.

3. It
is true that this Court is not to confer any rights over petitioner –
workman or is not to denude the Management of its right, but at the
same time, if the aforesaid prayer is granted no injustice will be
done to the respondent – Management. Request is granted.

3.1
In the event petitioner (SCA No.7177 of 2011) approaches the
respondent – Management with any representation, it will be the
duty of the respondent – Management to decide the same in
accordance with law and to reply the said representation, at least
within six weeks from the date of the receipt of such representation.
Making any such representation and deciding the same will not
prejudice the right of the petitioner to take recourse to the remedy
available in accordance with law.

4. With
this observation the petition is disposed of.

(RAVI
R TRIPATHI, J.)

sompura

   

Top