Gujarat High Court High Court

Mahendrabhai vs Unknown on 11 May, 2010

Gujarat High Court
Mahendrabhai vs Unknown on 11 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1233/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-CLARIFICATION OF ORDER No. 1233 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2902 of 2000
 

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

 

MAHENDRABHAI
BHOGILAL DAVE - Applicant(s)
 

Versus
 

GUJARAT
WATER RESOURCES DEVELOPMENT CORPORATION LTD. & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NAVIN PAHWA for MRS
SANGEETA N PAHWA for Applicant(s) : 1, 
MR PRABHAKAR UPADYAY for
Opponent(s) : 1
- 2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/05/2010 

 

 
 
ORAL
ORDER

1.0 This
application is preferred for a clarification of the order dated
02.08.2005 passed by this Court in Special Civil Application No. 2902
of 2000 to extent that whether the applicant is entitled for fixation
of wages considering the applicant to be continuous in service.

2.0 Heard
Mr. Navin Pahwa, learned advocate for the applicant.

3.0 The
order dated 02.08.2005 of this Court is very clear. The petitioner
workman shall be entitled for all the benefits for the purpose of
counting his seniority as a daily wager from the date of the
publication of the award i.e 04.01.1999. It is further clarified that
if the petitioner is reinstated within 30 days from the order dated
02.08.2005, he will be entitled for the benefits from 01.10.2005.
With the above observation, application stands disposed of.

(K.S.JHAVERI,
J.)

niru*

   

Top