Gujarat High Court Case Information System
Print
SCA/1554/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1554 of 2002
=========================================================
SMT.JIVIBEN
KASHIRAM PATEL [W/O.KASHIRAM MULCHANDDAS PATE - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================================
Appearance :
MR
MUKESH H RATHOD for
Petitioner(s) : 1, 1.2.1,1.2.2
MR ASHISH M DAGLI for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2010
ORAL
ORDER
1. This
petition has been filed for the purpose of directing the
respondent-Corporation to calculate the amount of arrears on the
basis of the annual increments, promotions, etc., which were
available to the petitioner, as per the settlement arrived at between
the Union and the Management from time to time.
2. The
petitioner-original workman has expired and his legal heirs are on
record.
3. Mr.
A.M. Dagli, learned counsel for the respondent-Corporation, states
that the respondent-Corporation will release all payments, as may be
admissible under the Rules of the petitioner-Corporation, within a
reasonable period, if the same have not been paid so far.
4. In
view of the above statement made by Mr. Dagli, the petitioners are
directed to make a representation, involving the present subject
matter, to respondent no.2 herein, within a period of one month from
today. On such representation being made, respondent no.2-authority
is directed to do the needful in that regard and shall see to it that
the payments, as may be available to the original workman under the
Rules of the petitioner-Corporation, are released in favour of the
petitioners, within a period of two months from the date of receipt
of such representation from the petitioners.
5. With
the above direction, the petition stands disposed of. Rule is made
absolute. No costs.
[K.
S. JHAVERI, J.]
Pravin/*
Top