Gujarat High Court Case Information System
Print
SCA/7177/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7177 of 2011
=========================================================
RAVIKUMAR
BHALABHAI PARMAR - Petitioner(s)
Versus
DIVISIONAL
CONTROLLER & 1 - Respondent(s)
=========================================================
Appearance :
MRS
SHILPA R SHAH for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR
HARDIK C RAWAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/10/2011
ORAL
ORDER
1. Learned
Advocate appearing for the petitioner – workman states that the
petitioner is getting work for 20 days as was ordered by the learned
Judge of the Labour Court. In view of that the grievance of the
petitioner is redressed.
1.1 Learned
Advocate for the petitioner further states that the Court may dispose
of this petition reserving liberty in favour of the petitioner to
approach the authorities for ventilating his surviving grievance.
Learned Advocate further requests that in the event petitioner files
representation, the authority may be asked to decide the same within
a reasonable time and not to keep the same pending.
2. Learned
Advocate Ms.Archana Patel for Mr.Hardik C Raval for respondent –
Management states that SCA No.805 of 2011 filed by the Management
challenging the very same award is already dismissed by this Court
and therefore no further observation is required to be made.
3. It
is true that this Court is not to confer any rights over petitioner –
workman or is not to denude the Management of its right, but at the
same time, if the aforesaid prayer is granted no injustice will be
done to the respondent – Management. Request is granted.
3.1
In the event petitioner (SCA No.7177 of 2011) approaches the
respondent – Management with any representation, it will be the
duty of the respondent – Management to decide the same in
accordance with law and to reply the said representation, at least
within six weeks from the date of the receipt of such representation.
Making any such representation and deciding the same will not
prejudice the right of the petitioner to take recourse to the remedy
available in accordance with law.
4. With
this observation the petition is disposed of.
(RAVI
R TRIPATHI, J.)
sompura
Top