Gujarat High Court
Divisional vs Chandabhai on 22 July, 2011
Gujarat High Court Case Information System
Print
SCA/8616/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8616 of
2011
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
CHANDABHAI
RAMABHAI WAGHELA - Respondent(s)
=========================================================
Appearance
:
MS
ARCHNA PATEL, MR HARDIK C RAWAL
for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 22/07/2011
ORAL
ORDER
Heard
learned Advocate, Ms. Archna N. Patel, for Mr. H.C. Raval, learned
Advocate for the petitioner.
Learned
Advocate for the petitioner submitted that the learned Judge of the
Labour Court has committed an error in not awarding any punishment
while quashing and setting aside the order of dismissal of the
conductor, who has 13 defaults to his credit, of that two dismissal,
earlier.
The
matter requires consideration.
RULE.
NOTICE
as to interim relief returnable on 8TH
AUGUST, 2011. DIRECT
SERVICE is permitted.
(RAVI
R.TRIPATHI,J.)
Umesh/
Top