SCA/27578/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 27578 of 2007 ========================================================= GUJARAT STATE ROAD TRANSPORT CORPORATION - Petitioner(s) Versus NOORMOHMAD OSMAN - Respondent(s) ========================================================= Appearance : MR HS MUNSHAW for Petitioner(s) : 1, MR ASIT M MEHTA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 19/06/2008 ORAL ORDER
Heard
learned advocate Mr. HS Munshaw on behalf of petitioner, learned
advocate Mr. AM Mehta appearing for respondent.
This
Court has issued Rule on 28/1/2007 and granted ad interim relief in
terms of para 8(C).
Learned
advocate Mr. Mehta has objected about confirmation of interim
relief. He submitted that he has not received copy of petition with
all annexures. No doubt, notice was served through office, but
apart from that, being unnecessary dispute whether it was liability
of office or advocate, it is better that learned advocate Mr.
Munshaw will supply copy of petition with all annexure to the
Registry of this Court and learned advocate Mr. Mehta appearing for
respondent will collect said papers from the Registry of this Court.
Learned
advocate Mr. Mehta submitted that because of this petition, the
workman is in tension and suffering from high blood pressure. He is
working as Driver in petitioner Corporation.
In
light of this back ground, it is directed to petitioner Corporation
to place on record the calculation, which has been accrued in favour
of respondent, if award is fully implemented by the petitioner
Corporation on the next date of hearing.
It
is open for respondent, before next date of hearing, if he desire to
file any affidavit in reply he may file it, otherwise, matter will
hear by this Court in absence of affidavit in reply.
Considering
the request made by learned advocate Mr. Mehta, matter is adjourned
on 27/6/2008.
(H.K.RATHOD,
J)
asma