Gujarat High Court High Court

Gujarat vs It on 6 December, 2010

Gujarat High Court
Gujarat vs It on 6 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2555/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 2555 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11264 of 2008
 

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


 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Applicant(s)
 

Versus
 

BHAGWANBHAI
I PATEL - Opponent(s)
 

=========================================================
 
Appearance : 
MR
HARDIK C RAWAL for
Applicant(s) : 1, 
MR JS BRAHMBHATT for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/12/2010 

 

ORAL
ORDER

Heard
learned counsel for the respective parties.

It
is clarified that the respondent-workman will be entitled for back
wages only up to the date of award passed by the Industrial Tribunal.
Further, the respondent-workman will be entitled for salary u/s.17-B
of the Industrial Disputes Act, 1947 and other allowances from the
date of the impugned award.

With
the above clarification, the application stands disposed of.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top