Gujarat High Court High Court

Shihor vs Jitubhai on 4 May, 2011

Gujarat High Court
Shihor vs Jitubhai on 4 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2369/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2369 of 2011
 

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

 

SHIHOR
NAGARPALIKA - Petitioner(s)
 

Versus
 

JITUBHAI
DOLUBHAI RATHOD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURANG H BHATT for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR TR
MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/05/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr.Gaurang H. Bhatt for petitioner and learned
Advocate Mr. UT Mishra appearing for respondent workman.

In
this petition, petitioner – Shihor Nagarpalika through its
Chief Officer has challenged award passed by Labour Court, Bhavnagar
in Reference (LCB) NO. 379 of 1999 Exh. 31 dated 27.10.2010. Labour
Court has set aside termination order and granted reinstatement in
favour of workman with 20% back wages of interim period and also
granted continuity of service in favour of workman.

I
have considered submissions made by both learned Advocates.
Considering it, question involved and raised in this petition would
require detailed examination. Hence, Rule. Ad-interim relief in
terms of para 18-b on condition that petitioner shall have to comply
with provisions of section 17-B of Industrial Disputes Act, 1947
from date of award, 27.10.2010. Today, learned Advocate Mr. Mishra
appearing for respondent workman has served copy of unemployment to
learned advocate Mr.Gaurang H. Bhatt for petitioner, therefore, same
affidavit is taken on record for compliance of section 17-B of ID
Act, 1947. Notice as to interim relief returnable on 30th
June, 2011.

(H.K.

Rathod,J.)

Vyas

   

Top