Gujarat High Court Case Information System
Print
SCA/10303/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10303 of 2008
=========================================================
SHETH
SMT. S.U. & SHETH D.M. HOSPITAL - Petitioner(s)
Versus
CHANDRAKANTABEN
DINESHBHAI NAIK - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/08/2008
ORAL ORDER
Mr.
Mehta for the petitioner submits that the petitioner is aggrieved by
the direction requiring the petitioner to pay full backwages to the
respondent, however the petitioner is not challenging the direction
regarding reinstatement since even before the Labour Court the case
of the petitioner was that the petitioner Hospital has not terminated
the service of the respondent but it was the respondent who stopped
reporting for work on her own volition and in that view of the matter
also, as of now, the petitioner is not averse in allowing the
respondent to report for work if she so desires.
2. In
view of the fact that the petitioner is not challenging the direction
regarding reinstatement, issue notice returnable on 2nd
September, 2008. The direction, requiring the petitioner to pay
backwages shall remained stayed until then.
[
K.M. Thaker, J. ]
rmr.
Top