Gujarat High Court
Dy vs Rajubhai on 28 January, 2010
Gujarat High Court Case Information System
Print
SCA/127/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 127 of 2010
=========================================================
DY.
EXECUTIVE ENGINEER - Petitioner(s)
Versus
RAJUBHAI
BHANKABHAI GHUMADIYA - Respondent(s)
=========================================================
Appearance
:
MR
SHASHIKANT S GADE for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/01/2010
ORAL
ORDER
Notice
for final disposal returnable on 23rd
February,2010.
As
the notice has been issued for final disposal, the question with
regard to compliance with Section 17B of the Industrial Disputes
Act,1947 is not addressed to at this stage. The award impugned is
ordered to be stayed till returnable date. It would be open to the
concerned workman to raise appropriate submissions with regard to
Section 17B of the Industrial Disputes Act, 1947 in case the matter
is not heard and decided on the returnable date itself.
(S.R.BRAHMBHATT,J.)
Vahid
Top