Gujarat High Court High Court

Iqbalbhai vs Managing on 22 February, 2011

Gujarat High Court
Iqbalbhai vs Managing on 22 February, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17267/2010	 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17267 of
2010 
===============================================================


 

IQBALBHAI
IBRAHIMBHAI SAIYED - Petitioner(s)
 

Versus
 

MANAGING
DIRECTOR / MANAGER SIDDHI CO OPERATIVE BANK LTD & 1 -
Respondent(s)
 

=============================================================== 
Appearance
: 
MR
ARISH L SAIYED for
Petitioner(s) : 1,MR AKIL A SAIYED for Petitioner(s) : 1, 
MR GM
JOSHI for Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 22/02/2011 

 

ORAL
ORDER

1.
Heard Mr. Saiyed, learned advocate for the petitioner and Mr. Joshi,
learned advocate for the respondent.

2.
While partly allowing the termination application, the learned labour
Court awarded Rs. 1,50,000/- as lumpsum amount in lieu of all claims
and did not grant relief of reinstatement and/or backwages. In Appeal
learned Industrial Court enhanced the said amount to Rs.5,00,000/-.
The petitioner-workman is aggrieved by the said order.

3.
As recorded in the separate order passed today in SCA No.1897 of
2011, the respondent employer has also challenged the same award.
Thus, this is a cross-petition. Hence, Rule. Mr.Joshi,
learned advocate waives service of Notice of Rule on behalf of the
respondent.

(K.M.THAKER,J.)

Suresh*

   

Top