Gujarat High Court Case Information System
Print
CA/6942/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6942 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2443 of 2010
=========================================================
RAJESH
SHANTILAL TRIVEDI - Petitioner(s)
Versus
EXECUTIVE
ENGINEER - SAURASHTRA BRANCH CANAL DIVISION - Respondent(s)
=========================================================
Appearance :
MR
TR MISHRA for
Petitioner(s) : 1,
MR SP HASURKAR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 09/07/2010
ORAL
ORDER
1. By
way of this application, the applicant has prayed to direct the
respondent to pay the wages to the applicant as required u/s. 17-B of
the I.D. Act from the date of award till date.
2. Heard.
In view of the averments made in the application, the same is granted
in terms of para 3[A[. The respondent is directed to pay wages to the
applicant under Section 17-B of the I.D. Act, w.e.f. 01.16.2009 till
today, and the same shall be paid on or before 19.07.2010. It is
further directed that the respondent shall pay regular salary to the
applicant, on or before 10th
of every month.
4. With
above directions, the application stands disposed of.
Office
is directed to list main matter for hearing on 05.04.2011.
[K.S.
JHAVERI, J,]
/phalguni/
Top