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.