Gujarat High Court Case Information System
Print
LPA/1423/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1423 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13084 of 2009
With
CIVIL
APPLICATION No. 6620 of 2010
In
LETTERS
PATENT APPEAL No. 1423 of 2010
=========================================
BHARUCH
NAGARPALIKA (NOW NAGAR SEVA SADAN, BHARUCH)
Versus
CHANDRAKANT
RAMANLAL PATHIYAR
=========================================Appearance
:
MR SACHIN D
VASAVADA for
the Appellant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN LETTERS PATENT APPEAL:
ADMIT.
ORDER
IN CIVIL APPLICATION :
Effect
and operation of order dated 31.8.2009 passed by the Labour Court,
Bharuch in Recovery Application No.37 of 2005 and order of the
learned Single Judge dated 8.3.2010 in Special Civil Application
No.13084 of 2009, is stayed, provided the appellant deposits
Rs.12,460/- with the Labour Court which will be available to be
disbursed in accordance with the decision of the Labour Court in
relation to the main dispute of entitlement
of the respondent workman to be retained in service.
Civil
Application is disposed of accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top