Gujarat High Court High Court

Kutchh vs Jeetubha on 24 June, 2011

Gujarat High Court
Kutchh vs Jeetubha on 24 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/896/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 896 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 5620 of 2011
 

With


 

CIVIL
APPLICATION No. 6743 of 2011
 

In
LETTERS PATENT APPEAL No. 896 of 2011
 

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

KUTCHH
DISTRICT PANCHAYAT - Appellant(s)
 

Versus
 

JEETUBHA
KHANSANGJI JADEJA - Respondent(s)
 

================================================= 
Appearance
: 
MR HS MUNSHAW for Appellant(s)
: 1, 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 24/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Admit.

Civil
Application No. 6743 of 2011

1. Learned
counsel for the appellant has urged that the respondent did not work
for 240 days in the preceding one year or even in earlier years he
never worked for 240 days in a calendar year. The appointment was
made during monsoon season due to exigencies of work. The Labour
Court as well as the learned Single Judge has committed error in
granting reinstatement without backwages. The appointment of the
respondent was also not made by following Rules and therefore, his
appointment is de hors
the Rules. In view of the aforesaid facts, the appellant is entitled
to interim relief.

2. NOTICE
returnable on 26.7.2011. Until further orders, operation and
implementation of the judgment dated 4.5.2011 passed by the learned
Single Judge in Special Civil Application No.5620 of 2011 as well as
the Award dated 31.8.2010 passed by the Labour Court at Bhuj in
Reference (LCB) No.78 of 2003 shall remain stayed.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top