Gujarat High Court High Court

State vs Ratubha on 15 March, 2011

Gujarat High Court
State vs Ratubha on 15 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/330/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 330 of 2011
 

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

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

RATUBHA
MAHOBATSANG GOHIL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AL SHARMA AGP  for
Petitioner(s) : 1 - 3. 
NOTICE SERVED for Respondent(s) : 1, 
MR
MA BUKHARI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
 
ORAL
ORDER

1. Heard
learned AGP Mr.A.L.Sharma for petitioners and learned advocate
Mr.M.A.Bukhari for respondent.

2. I
have considered the submissions made by both learned advocates. The
question involved in present petition requires detailed examination.
Hence, Rule.

3. Ad-interim
relief in terms of Para.10(C) is granted, subject to compliance of
Section 17(B) of I.D.Act,1947.

4. Notice
as to interim relief, returnable on 2.5.2011.

5. However,
it is open for petitioners to consider the case of respondent for
reinstatement because respondent workman was working with petitioners
in the year 1975, receiving Rs.65/- daily wage from petitioners and
thereafter, his service was terminated on 30.4.2003 and matter has
been decided by Labour Court on 21.5.2010. Therefore, if the
petitioner is having any work available which can be provided to
respondent – workman, let petitioner may exercise discretionary
powers in favour of respondent – workman and to reinstate the
workman on original post without prejudice to their rights and
contentions raised in present petition, in stead of paying idle wages
to respondent – workman.

[
H.K.RATHOD, J. ]

(vipul)

   

Top