Gujarat High Court High Court

Appearance vs Notice Served For on 25 February, 2011

Gujarat High Court
Appearance vs Notice Served For on 25 February, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2171/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2171 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9994 of 2009
 

With


 

CIVIL
APPLICATION No. 10795 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2171 of 2010
 

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

 

GUJARAT
WATER SUPPLY AND SEWERAGE BOARD 

 

Versus
 

RASID
B ARAB 

 

=========================================================
 
Appearance
: 
MR
MEHUL H RATHOD for
Appellant(s) : 1, 
NOTICE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 25/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

ORDER
IN LETTERS PATENT APPEAL
:

ADMIT.

ORDER
IN CIVIL APPLICATION :

1. RULE
returnable on 22nd
March 2011.

2. The
learned counsel for the appellant has urged that the respondent
workman was engaged in June 1990 and worked for about one month.
Thereafter, he was transferred to some nearby place. But, the
respondent did not report there. Therefore, his appointment came to
an end automatically. After 7 years, the workman filed statement of
claim before the Labour Court.

3. Learned
counsel for the appellant has also urged that the respondent has not
worked for 240 days.

4. Until
further order is passed, effect and operation of award dated
22.10.2008 passed by the Labour Court, Bhuj in Reference (LCB) No.232
of 1996 and order of the learned Single Judge dated 8.3.2010 in
Special
Civil Application
No.9994 of 2009, shall remain stayed.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top