SCA/680/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 680 of 2008 ========================================================= GUJARAT STATE WATER SUPPLY ANDSEWERAGE BOARD, PUBLIC HEALTH & 1 - Petitioner(s) Versus DANJIBHAI AMARBHAI RATHOD - Respondent(s) ========================================================= Appearance : MS NAYNABEN K GADHVI for Petitioner(s) : 1 - 2. MR KISHOR M PAUL for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 01/07/2008 ORAL ORDER
Heard
learned Advocate Ms. Naynaben K. Gadhvi for the petitioner and
learned Advocate Mr. Kishor M. Paul for the respondent. Labour Court
has granted reinstatement with 10 % cent back wages for interim
period. Order of termination is of the year 1996. Reference is of
the year 2001. Labour Court has prima facie come to the conclusion
that 232 days’ actual working has been established.
Therefore,
in view of this back ground of the matter and also considering the
submissions made by both the learned advocates, question raised in
this petition would require detailed examination. Hence, Rule. Ad
interim relief in terms of para 15 (C) subject to compliance of
section 17-B of the ID Act, 1947. Notice as to interim relief
returnable on 31st July, 2008. Service of notice of rule
is waived by the learned Advocate Mr. KM Paul on behalf of the
respondent workman.
(H.K.
Rathod,J.)
Vyas