Gujarat High Court
State vs Havsingbhai on 10 May, 2010
Gujarat High Court Case Information System
Print
SCA/975/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 975 of 2010
=========================================================
STATE
OF GUJARAT THROUGH DEPUTY DIRECTOR & 1 - Petitioner(s)
Versus
HAVSINGBHAI
NANJIBHAI VASIYA - Respondent(s)
=========================================================
Appearance
:
MS
SHACHI MATHUR AGP for
Petitioner(s) : 1 - 2.
MR VD PARGHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/05/2010
ORAL
ORDER
1. Heard
learned AGP Ms.Mathur for petitioners and learned advocate Mr.Parghi
for respondent.
2. Considering
the submissions, the question involved and raised in this petition
requires detailed examination. Hence, Rule.
3. Ad-interim
relief in terms of Para.10(c) qua back wages only.
4. There is no
stay against the order or reinstatement passed by Labour Court.
Therefore, petitioners shall have to comply with the order of
reinstatement.
5. Notice
as to interim relief returnable on 9.7.2010.
(H.K.Rathod,J.)
(vipul)
Top