Gujarat High Court High Court

Janaksinh vs Unknown on 26 October, 2010

Gujarat High Court
Janaksinh vs Unknown on 26 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12069/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12069 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 327 of 2010
 

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


 

JANAKSINH
BHUPATSINH JADEJA - Applicant(s)
 

Versus
 

RANGE
FOREST OFFICER - Opponent(s)
 

=========================================
 
Appearance : 
MR
HARSHIT S TOLIA for
Applicant(s) : 1,                                                    
         MR PARTH S TOLIA for Applicant(s) : 1, 
MR NEERAJ SONI,
AGP for Opponent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 26/10/2010 

 

ORAL
ORDER

Despite
the earlier order passed by this Court neither the applicant has been
paid the wages under Section 17B of the Industrial Disputes Act nor
he has been reinstated in service. Despite, even the present
application being adjourned time and again, Shri Neeraj Soni,
learned AGP has stated at the bar that there is no response from the
opponent. Hence, stand over to 29/10/2010. On that day, the
opponent-Range Forest Officer, Gondal is hereby directed to
personally remain present before this Court at 11:00 a.m. and to
explain why the earlier order passed by this Court is not complied
with, failing which, the matter shall be reported to the higher
authority for appropriate action.

Registry
is directed to give a copy of this order to Shri Neeraj Soni,
learned AGP to communicate it to the opponent for his compliance.

(M.R.

SHAH, J.)

siji

   

Top