Gujarat High Court Case Information System
Print
SCA/9578/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9578 of 2004
=========================================================
BHIMJI
GOVIND BARADIA - Petitioner
Versus
DIVISIONAL
CONTROLLER - Respondent
=========================================================
Appearance :
MR
IS SUPEHIA for
Petitioner
MR HARDIK C RAWAL for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/01/2010
ORAL
ORDER
The
matter was called out twice, none has remained present for the
respondent. This matter is of the year 2004. The main contention
raised by learned counsel for the workman is that on account of so
called disability incurred by the workman, straightway his services
were terminated without affording him an alternative employment by
way of recategorization.
The
matter deserves to be disposed of hence in order to afford an
opportunity to the other side, it is kept on 11.2.2010 for admission
hearing with a specific observation that if none appears for
respondent, the matter will be decided finally after hearing counsel
for the petitioner on point of recategorization.
(S.R.BRAHMBHATT,
J.)
pallav
Top