Gujarat High Court High Court

Bhil vs Ditabhai on 19 March, 2010

Gujarat High Court
Bhil vs Ditabhai on 19 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12278/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12278 of 2009
 

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

 

BHIL
SEVA MANDAL - Petitioner(s)
 

Versus
 

DITABHAI
SINGABHAI BILVAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KV GADHIA for
Petitioner(s) : 1, 
MR DIPAK R DAVE for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/03/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. KV Gadhia for petitioner and learned Advocate
Mr. Dipak R. Dave for respondent. Considering submissions made by
both learned Advocates, question raised and involved in this
petition would require detailed examination. Hence, Rule.

Learned
Advocate Mr.Gadhia for petitioner submitted that petitioner has
reached to age of superannuation on 1st June, 2009.
Learned Advocate Mr. Dave submitted that no retirement benefit is
paid by petitioner to concerned workman. In view of these
submissions, interim relief is granted in terms of para 11(B) on
condition that petitioner shall have to pay all the retirement
benefits to concerned respondent as if he has remained continuously
in service notionally upto date of retirement within one month from
date of receiving copy of this order and this amount of all the
retirement benefits as directed by this court will be paid by
petitioner to concerned respondent workman after concerned
respondent workman vacates quarter which is in his possession.

(H.K.

Rathod,J.)

Vyas

   

Top