Gujarat High Court Case Information System
Print
SCA/94/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 94 of 2010
=========================================================
P
M SOLANKI - Petitioner(s)
Versus
GUJARAT
WATER RESOURCES DEVELOPMENT CORPORATION LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR DG
CHAUHAN for Respondent(s) : 1,
MR JB PARDIWALA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/03/2010
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
The
grievance raised in present petition in para 7A that to direct
respondent to modify the aforesaid order No.650 of 2008 and also to
direct the respondent to issue order as full time employee and
accordingly direct the respondent to fix the salary of petitioner in
accordance with law.
Learned
advocate Mr. D.G. Chauhan submitted that he received communication
from respondent dated 3rd February 2010 in respect of
present petition and accordingly, petitioner is getting regular
salary as per statement annexed to aforesaid letter. The petitioner
workman was reinstated in service pursuant to award passed by Labour
Court on 14th August 2008. Thereafter, regular salary as a
daily wager has been paid to petitioner.
Therefore,
in light of these facts, learned advocate Mr. D.G. Chauhan placed on
record aforesaid letter with xerox copy of statement, which has been
ordered to be taken on record.
In
pursuance of the aforesaid letter dated 3rd February 2010
and statement attached to letter, the grievance raised in present
petition does not survive. Accordingly, present petition is disposed
of.
[H.K.
RATHOD, J.]
#Dave
Top