Gujarat High Court
Divisional vs Pratapbhai on 30 August, 2011
Gujarat High Court Case Information System
Print
SCA/374/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 374 of 2010
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
PRATAPBHAI
DAHYABHAI RAVAL - Respondent(s)
=========================================================
Appearance
:
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 26/03/2010
ORAL ORDER
Heard
learned advocate Ms. Sejal K. Mandavia appearing on behalf of
Petitioner.
Considering
her submissions, question involved and raised in present petition
requires detailed examination, hence, RULE.
Ad-interim
relief in terms of Para 9(B) on condition with a direction to
Petitioner to comply the provisions of Section 17B of the Industrial
Disputes Act, 1947 by paying last drawn salary to the Respondent from
date of award i.e. 30th
December 2008.
Notice
as to interim relief returnable on 26 th
April 2010.
[H.K.
RATHOD, J.]
#Dave
Top