Gujarat High Court
Bhikhabhai vs Divisional on 17 October, 2008
Gujarat High Court Case Information System
Print
CA/609720/2008 1/ 1 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6097 of 2008
In
SPECIAL
CIVIL APPLICATION No. 26967 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=================================================
BHIKHABHAI
HALUBHAI CHAUHAN - Petitioner
Versus
DIVISIONAL
CONTROLLER - Respondent
=================================================
Appearance :
MR
JS BRAHMBHATT for Petitioner :
MS SEJAL K
MANDAVIA for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/10/2008
ORAL
JUDGMENT
This
application is filed for grant of section 17-B I.D. Act to the
petitioner workman. The respondent ST Corporation is directed to
comply with provision of Section 17-B I.D. Act and pay last drawn
wages to the to the petitioner workman. Civil application stands
disposed of accordingly. Rule made absolute. No cost.
/vgn
[ S.R.
BRAHMBHATT, J ]
Top