Gujarat High Court
Iqbal vs Gujarat on 9 July, 2010
Gujarat High Court Case Information System
Print
CA/6987/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6987 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3814 of 2008
=========================================================
IQBAL
KARIMBHAI & 1 - Petitioner(s)
Versus
GUJARAT
STATE ELECTRICITY CORPORATION LIMITED - Respondent(s)
=========================================================
Appearance :
MR
TR MISHRA for
Petitioner(s) : 1 - 2.
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
MR PREMAL R JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 09/07/2010
ORAL
ORDER
1. By
way of this application, the applicant has prayed to direct the
respondent to pay the wages as per Section 17-B of the Industrial
Disputes Act, 1947 from the date of award.
2. Heard.
In view of the averments made in the application, the same is
granted. The respondent is directed to pay wages to the applicant
under Section 17-B of the I.D. Act, w.e.f. 01.01.2009 till today,
within a period of four weeks from today. It is further directed that
the respondent shall pay regular salary to the applicant, on or
before 10th of every month.
4. With
above directions, the application stands disposed of.
[K.S.
JHAVERI, J,]
/phalguni/
Top