Gujarat High Court Case Information System
Print
SCA/10143/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10143 of 2010
=========================================================
KACHCHH
DISTRICT PANCHAYAT THRO. DY EXECUTIVE ENGINEER & 1 -
Petitioner(s)
Versus
RAMBHAI
MEGHRAJ GADHVI - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL R JOSHI for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/08/2010
ORAL ORDER
By
way of this petition, the petitioner has challenged the award dated
20.11.2009 of the Labour Court, Bhuj-Kachchh in Reference (LCB) No.27
of 2004 whereby the Labour Court has granted reinstatement of the
respondent with continuity of service.
2. By
the impugned award, the Labour court has not accepted the case of the
petitioners that the respondent was appointed for a specific period
on fixed terms as defined in Section 2(oo)(bb) of the ID Act. It was
also held by the Tribunal that there was breach of the provisions of
Section 25-F, 25-G and 25-H of the ID Act.
3. Heard
the learned counsel for the petitioners and I have gone through the
impugned award of the Labour
Court. I am in complete agreement with the reasoning given by the
Tribunal in the impugned award. No case is made out for interference.
The petition is devoid of any merits and the same is dismissed.
(K.S.
JHAVERI, J.)
zgs/-
Top