Gujarat High Court High Court

Mahadev vs Laxmi on 19 October, 2011

Gujarat High Court
Mahadev vs Laxmi on 19 October, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9530/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 9530 of 2011
 

In


 

CIVIL
APPLICATION No. 7811 of 2010
 

In
LETTERS PATENT APPEAL No. 2001 of 2009
 

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

 

MAHADEV
KISHAN SAVANT - Petitioner(s)
 

Versus
 

LAXMI
TEXTILE - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 19/10/2011  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Applicant-appellant
has filed this application in person. Application itself does not
reveal any specific relief that the applicant seeks. However, since
the applicant-workman is appearing in person, we have heard him at
some length. What we can gather was that he seeks all the benefits
of his service including back wages right from 1986. Such issues are
part of the Letters Patent Appeal that he has filed challenging the
judgment of the learned Single Judge.

By
virtue of order of the learned Single Judge, though reinstatement
was granted, back wages were denied to him.

In
the above view of the matter, in this Civil Application, no prayer
can be granted. It would be open for the applicant to raise all
contentions in the appeal which is pending.

Civil
Application is dismissed.

[AKIL
KURESHI, J.]

[MS.

SONIA GOKANI, J.]

pirzada/-

   

Top