Gujarat High Court High Court

Gujarat vs Ishwarbhai on 31 July, 2008

Gujarat High Court
Gujarat vs Ishwarbhai on 31 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/15731/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15731 of 2007
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

ISHWARBHAI
S JADAV - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 
SERVED BY AFFIX.-(R) for Respondent(s) : 1, 
MR
VINOD P VAISHYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 31/07/2008  
ORAL ORDER

Heard
learned advocate appearing on behalf of Mr. Ashish M. Dagli for
petitioner and Mr. V.P. Vaishya for respondent. By impugned order
dated 9.9.2004, the Labour Court has directed the respondent
Corporation to give employment to her/dependent of petitioner, the
employee who got discharged from the service of petitioner
corporation on health grounds. Considering the direction of the
Labour Court and contentions raised in the petition, the petition
deserves admission. Hence, Rule. By way of interim relief,
it is directed that the impugned order dated 9.9.2004 shall remain
stayed until final hearing of the petition.

[
K.M. Thaker, J. ]

rmr.