Gujarat High Court Case Information System
Print
LPA/1343/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1343 of 2009
In
CIVIL
APPLICATION No. 12548 of 2008
In
SPECIAL
CIVIL APPLICATION No. 994 of 2008
With
CIVIL
APPLICATION No. 6861 of 2009
In
LETTERS
PATENT APPEAL No. 1343 of 2009
=========================================
STATE
OF GUJARAT
Versus
LALITKUMAR
ARJANBHAI JOSHI
=========================================Appearance
:
MR PRANAV DAVE,
ASSTT GOVERNMENT PLEADER for
the Appellant
MR PINAKIN M RAVAL for the
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
learned Assistant Government Pleader for the State submitted that the
State Government has passed an order for making payment under Section
17(B) of the Industrial Disputes Act to the workman and the order
will be implemented very soon. In that view of the matter, the
recovery application would not require to be pursued by the workman.
The appeal is disposed of in terms of the undertaking given by the
learned Assistant Government Pleader.
A
copy of the order passed by the State Government for making payment
in terms of Section 17(B) of the Industrial Disputes Act is placed
on record by the learned Assistant Government Pleader.
In
view of the disposal of the main appeal, the Civil Application does
not survive and is accordingly disposed of.
(BHAGWATI
PRASAD, J.)
(BANKIM
N.MEHTA, J.)
omkar
Top