Gujarat High Court High Court

Allied vs Arvindbhai on 10 September, 2008

Gujarat High Court
Allied vs Arvindbhai on 10 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   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