Gujarat High Court High Court

Gujarat vs Anvarkhan on 11 February, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7309/2009	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


SPECIAL
CIVIL APPLICATION No. 7309 of 2009
 


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


GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 


Versus
 


ANVARKHAN
MIYAGUL SAIYAD - Respondent(s)
 

========================================= 
Appearance
: 
MRS
FALGUNI D PATEL for Petitioner(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1, 
MR DJ BHATT for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/02/2010 

 

ORAL
ORDER

Matter was called out twice. None has remained present for the
respondent.

Heard learned advocate for the petitioner.

The order impugned indicate that the factum of misconduct on the
part of the workman is so serious as to not merit any ordinance from
any Court. Exercise of discretion which is not vested in the Court
calls for close examination of the matter. Hence, Rule.

By
way of ad-interim relief the award impugned shall remain stayed on a
condition of compliance with Section 17B of the Industrial Disputes
Act,1947.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top