Gujarat High Court
Allied vs Arvindbhai on 10 September, 2008
Gujarat High Court Case Information System
Print
SCA/11242/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11242 of 2008
=========================================================
ALLIED
ELECTRICAL ENGG COMPANY - Petitioner
Versus
ARVINDBHAI
BABUBHAI THADVI - Respondent
=========================================================
Appearance :
MR
DG CHAUHAN for Petitioner : 1,
MR HARSHAD K
PATEL for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 10/09/2008
ORAL
ORDER
Notice
pending admission returnable on 24.9.2008. Mr. Harshad Patel, learned
counsel appears on caveat and waives service of notice.
Shri
Chauhan, learned counsel appearing for the petitioner submits that
the employer is ready and willing to reinstate the workman if he
approaches the employer.
In
the meanwhile and till the returnable date, the impugned award in
respect of back wages is hereby stayed.
(S.R.BRAHMBHATT,
J.)
pallav
Top