Gujarat High Court
Deputy vs Mahashankar on 18 March, 2011
Gujarat High Court Case Information System
Print
SCA/16910/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16910 of 2010
=========================================================
DEPUTY
EXECUTIVE ENGINEER - Petitioner(s)
Versus
MAHASHANKAR
SHAMJIBHAI PANDYA - Respondent(s)
=========================================================
Appearance
:
MR
JANAK RAVAL AGP for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR
MUKESH H RATHOD for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/03/2011
ORAL
ORDER
Heard
Mr.Raval, learned Assistant Government Pleader and Mr.Rathod, learned
advocate for the respondent who has entered appearance after issuance
of Notice.
RULE.
By
way of interim relief, the operation of the award is stayed on the
condition that the petitioner will comply with the requirement under
section 17(B) of Industrial Disputes Act, (‘the Act’, for short) and
pay wages to the concerned workman in accordance with section 17 (B)
of the Act.
(K.M.THAKER,
J.)
Amit
Top