Gujarat High Court Case Information System
Print
SCA/540/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 540 of 2010
With
SPECIAL
CIVIL APPLICATION No. 10377 of 2009
=========================================================
KARSAN
SHIVAJI SANGHAR - Petitioner(s)
Versus
ASHAPURA
MINES CHEM LIMITED - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1,
MR
UTKARSH B JANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/05/2010
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties in both
matters.
Pursuant
to order passed by this Court on 23rd April 2010, learned
advocate Mr. Jani submitted that order of reinstatement is already
issued by employer in favour of workman and probably, he is having
the instructions from employer that workman is going to report for
duty today.
Considering
submissions made by learned advocate Mr. Jani, let employer may allow
the workman to report for duty and not to create any hurdle against
workman and it is directed to employer to place on record the order
of reinstatement which has been issued by employer in favour of
workman.
Accordingly,
matters are adjourned to 29 th
June 2010.
[H.K.
RATHOD, J.]
#Dave
Top