Gujarat High Court High Court

Dy vs Shramjivi on 11 January, 2010

Gujarat High Court
Dy vs Shramjivi on 11 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9002/1993	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


SPECIAL
CIVIL APPLICATION No. 9002 of 1993
 


 
 
=========================================
 


DY
CONSERVATOR OF FOREST - Petitioner(s)
 


Versus
 


SHRAMJIVI
GENERAL WORKERS UNION - Respondent(s)
 

========================================= 
Appearance
: 
MR NIRAJ SONI, ASST.GOVERNMENT
PLEADER for Petitioner(s) : 1, 
MR DS VASAVADA for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 11/01/2010 

 

ORAL
ORDER

As ordered by the Apex
Court in Civil Appeal No.8178-8179 of 2003, the learned Single Judge
of this Court is to ascertain on merits, as to whether the scheme
under which the workmen were appointed has been continuous or not and
whether the workmen were temporary/casual and if so what are the real
consequences. This order was passed on 6.5.2009.

In view of this, the
State which is petitioner in this petition is to file appropriate
affidavit on the aspect mentioned in the Apex Court’s order.

Shri
Niraj Soni, learned Assistant Government Pleader has requested for
time. Time is granted. Matter, at his request, is kept on 25.1.2010.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top