Gujarat High Court High Court

Jodiya vs Halar on 5 August, 2011

Gujarat High Court
Jodiya vs Halar on 5 August, 2011
Author: Sonia Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9777/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9777 of 2002
 

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

JODIYA
GRAM PANCHAYAT - Petitioner(s)
 

Versus
 

HALAR
JILLA LOCAL BODIES UNION & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
PV HATHI for Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
MR PS PATEL for Respondent(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 05/08/2011 

 

ORAL
ORDER

1. The
petitioner Jodiya Gram Panchayat has challenged the award of Labour
Court dated 28.12.2001.

2. It
is submitted by the learned advocate for the respondent that till
date though this order of Labour Court is not stayed by the order of
any Court, none of the respondents has been reinstated in service.
The exercise proposed by the petitioner for reinstating the
respondents minus their demand of backwages as has been granted by
the Labour Court was undertaken and the details have been furnished
today by the learned advocate for the respondent. A copy of the same
shall be furnished to the learned advocate Mr. P.V.Hathi for the
petitioner, who has not remained present today.

On
12.8.2011, after ascertaining from the petitioner Panchayat, learned
advocate Mr.Hathi shall apprise the Court, the stand of Panchayat in
this regard.

(Ms.

Sonia Gokani, J. )

sudhir

   

Top