SCA/28474/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 28474 of 2007 ========================================================= CONTINENTAL CONSTRUCTION COMPANY LTD. - Petitioner(s) Versus BINDAPRASAD AND OTHER 2 REP. BY GUJARAT ENGINEERING & - Respondent(s) ========================================================= Appearance : MR KIRAN C RAVAL for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1, MR RAJESH P MANKAD for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 30/06/2008 ORAL ORDER
Learned
advocate Mr.K.C.Raval appearing on behalf of petitioner submitted
that as per the order passed by this Court, 17B wages totaling to
Rs.18,000/- has been paid by the petitioner to the respondent.
Learned
advocate Mr.Mankad for the respondent submitted that aforesaid
payment is upto January,2008 as per order dated 8.2.2008 but, from
February,2008 onward, last drawn wages have not been paid by the
petitioner to the respondent workman.
I
have considered the submissions made by both the learned advocates.
The order dated 8.2.2008 is very clear that the petitioner shall have
to pay regularly every month last drawn wages to the workman till
further orders. Therefore, if from February,2008 to June,2008, last
drawn wages are not paid by the petitioner to the respondent workman,
same shall have to be paid on or before 15.7.2008. Accordingly,
ad-interim relief granted on 8.2.2008 is confirmed till the matter is
finally decided by this Court.
However,
learned advocate Mr.K.C.Raval for the petitioner submitted that the
amount Rs.18,000/- of wages, which is paid to the respondent is upto
May,2008.
The
petitioner as well as the respondent may verify said aspect. If
amount of wages last drawn from February,2008 to June,2008 is not
paid, then question of further payment would arise, otherwise not.
(H.K.RATHOD,J.)
(vipul)