Gujarat High Court High Court

Mukesh vs Minaben on 31 July, 2008

Gujarat High Court
Mukesh vs Minaben on 31 July, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9167/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9167 of 2008
 

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

MUKESH
MAGANBHAI PATEL - Petitioner(s)
 

Versus
 

MINABEN
NARANBHAI - Respondent(s)
 

========================================= 
Appearance
: 
MR CB DASTOOR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

1. Pursuant
to the hearing and arguments in the subject petition, which took
place on 18th July, 2008, learned advocate Mr.Dastoor for
the petitioner informs that the petitioner has reinstated the
respondent.

2. He
also states that the respondent has reported for work and she has
also started working and presently she is in employment with the
petitioner. In this regard, he places a communication dated 25.7.2008
of Navjivan Labour Union on record.

3. Since
the respondent is reinstated, of course, without prejudice to the
petitioner’s contention, issue notice returnable on 13th
August, 2008.

4. In
the meanwhile, any coercive steps, for recovery of backwages, may not
be taken until 13th August, 2008. This relief would
operate provided the petitioner does not discontinue the respondent.
Direct service permitted.

[K.

M. Thaker, J.]

sudhir

   

Top