Gujarat High Court High Court

Ratansinh vs Divisional on 21 December, 2010

Gujarat High Court
Ratansinh vs Divisional on 21 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/5157/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5157 of 2008
 

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

 

RATANSINH
N KOLI - Petitioner(s)
 

Versus
 

DIVISIONAL
CONTROLLER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JS BRAHMBHATT for
Petitioner(s) : 1, 
None
for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/03/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Brahmbhatt for the petitioner. By filing this
petition, the petitioner is seeking implementation of the award in
question as fixation of pay is not properly done by the corporation
and increment for the interim period has also not been counted by
the corporation. Learned Advocate Mr. Brahmbhatt for the petitioner
is relying on various circulars of the corporation in that regard.

If
the petitioner is claiming that any amount is due in favour of the
petitioner and payable by the corporation on the basis of the award
passed by the labour court or the industrial tribunal, then, such an
amount can be recovered by the petitioner from the corporation by
filing recovery application under section 33C of the ID Act, 1947.
Therefore, as the petitioner is having an alternative, equally
efficacious remedy under section 33C of the ID Act, 1947, this writ
petition cannot be entertained by this Court. Same is, therefore,
disposed of by this court on that ground alone without expressing
any opinion on merits of the matter.

(H.K.

Rathod,J.)

Vyas

   

Top