Gujarat High Court Case Information System
Print
SCA/11765/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11765 of 2009
=========================================================
EXECUTIVE
ENGINEER & 1 - Petitioner(s)
Versus
JORUBHAI
BHANABHAI - Respondent(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1,
MR
RAJESH P MANKAD for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/03/2010
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
Learned
advocate Mr. Mankad made grievance that while paying benefits under
Sec.17B to workman, petitioner is insisting affidavit of unemployment
on each month from workman which is contrary to provisions of Sec.17B
of Industrial Disputes Act, 1947.
Learned
advocate Mr. Meena submitted that petitioner will not insist for
affidavit of unemployment on each month from workman and without
that, they will pay last drawn wages to workman as per order passed
by this Court.
In
view of above, present petition is adjourned for final hearing in due
course.
[H.K.
RATHOD, J.]
#Dave
Top