Gujarat High Court High Court

Reflon vs Gadhvi on 11 February, 2010

Gujarat High Court
Reflon vs Gadhvi on 11 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2204/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2204 of 2009
 

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

 

REFLON
RESINS & CHEMICAL LTD - Petitioner(s)
 

Versus
 

GADHVI
DUNGARDAS JIVABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEENU KUMAR for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) :
1, 
MRPCCHAUDHARI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/02/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate for the parties.

Looking
to the order impugned and the contentions taken up for not removing
the employee from the service, the matter deserves consideration.
Hence rule.

By
way of interim relief the award impugned shall remain stayed on a
condition of compliance with Section 17B of the Industrial Disputes
Act,1947. However, in case, the petitioner is ready and willing to
reinstate the employee on his original post with current wages
admissible to the person holding the said post, then the workman
shall report for duty
without prejudice to rights and contentions of party in this
petition, and only in that event, the petitioner is absolved from
compliance with Section 17B of the Industrial Disputes Act,1947.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top