Gujarat High Court Case Information System
Print
CA/5637/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5637 of 2010
In
SPECIAL
CIVIL APPLICATION No. 14002 of 2003
=========================================================
PARMABHAI
KANABHAI MAKWANA - Petitioner(s)
Versus
SURENDRANAGAR
DISTRICT PANCHAYAT - Respondent(s)
=========================================================
Appearance
:
MR
KR KOSHTI for
Petitioner(s) : 1,
MR HS MUNSHAW for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/06/2010
ORAL
ORDER
By
way of present application, the applicant has prayed for directing
the opponent to reinstate the applicant in service subject to
outcome of the main petition i.e. Special Civil Application No.14002
of 2003.
Heard.
In view of the peculiar facts and circumstances of the case, it will
not be appropriate for this Court to grant the prayer as prayed for
in paragraph 4(A) of the application in view of the fact that the
applicant has already been granted the benefit/ relief under Section
17(B) of the Industrial Disputes Act, 1947.
In
view of aforesaid, the present application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
Aakar
Top