Gujarat High Court High Court

Sheth vs Chandrakantaben on 12 August, 2008

Gujarat High Court
Sheth vs Chandrakantaben on 12 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/10303/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10303 of 2008
 

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

 

SHETH
SMT. S.U. & SHETH D.M. HOSPITAL - Petitioner(s)
 

Versus
 

CHANDRAKANTABEN
DINESHBHAI NAIK - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 12/08/2008  
ORAL ORDER

Mr.

Mehta for the petitioner submits that the petitioner is aggrieved by
the direction requiring the petitioner to pay full backwages to the
respondent, however the petitioner is not challenging the direction
regarding reinstatement since even before the Labour Court the case
of the petitioner was that the petitioner Hospital has not terminated
the service of the respondent but it was the respondent who stopped
reporting for work on her own volition and in that view of the matter
also, as of now, the petitioner is not averse in allowing the
respondent to report for work if she so desires.

2. In
view of the fact that the petitioner is not challenging the direction
regarding reinstatement, issue notice returnable on 2nd
September, 2008. The direction, requiring the petitioner to pay
backwages shall remained stayed until then.

[
K.M. Thaker, J. ]

rmr.

   

Top