Gujarat High Court
State vs Ajitsinh on 17 August, 2010
Gujarat High Court Case Information System
Print
SCA/9569/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9569 of 2010
=========================================================
STATE
OF GUJARAT THROUGH SECTION OFFICER & 2 - Petitioner(s)
Versus
AJITSINH
BHURUBHA SARVAIYA - Respondent(s)
=========================================================
Appearance
:
MS
CM SHAH, LD.ASST.GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/08/2010
ORAL
ORDER
Heard
Ms.C.M. Shah, learned Assistant Government Pleader for the
petitioner.
RULE.
There will be ad interim relief in terms of paragraph 10(C) only qua
continuity of service and backwages.
The
judgment and award qua reinstatement of the respondent is not stayed
in view of the fact that a public sector unit should not waste
public money for idle wages under Section 17(B) of the Industrial
Disputes Act, 1947.
Notice
as to confirmation of ad interim relief, returnable on 20th
September 2010.
(K.S.
Jhaveri, J)
Aakar
Top