Gujarat High Court High Court

State vs Pravinsinh on 5 August, 2011

Gujarat High Court
State vs Pravinsinh on 5 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9481/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9481 of
2011 
=========================================================

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

PRAVINSINH
JITUBHA SARVAIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAJ SONI, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 05/08/2011 

 

ORAL
ORDER

1. Heard
learned AGP, Mr. Soni, for the petitioner No.1-State of Gujarat
through Executive Engineer, Road and Building Department, Panvadi,
Bhavnagar and petitioner No.2-Deputy Executive Engineer, Building and
Communication, Sub-Division(City), Panvadi, Bhavanagar, who have
challenged award and order dated 09.02.2009, passed by the learned
Judge, Labour Court, Bhavnagar, in Reference(L.C.B.) No.433/1994.

2. Learned
AGP submitted that, even as per the say of the respondent-workman, he
joined services on 06.02.1981, his services were terminated on
02.10.1982 and the reference was filed in the year 1994 and despite
this the learned Judge has not only ordered the reinstatement to the
respondent-workman on his original post with continuity of service
and with all consequential benefits but also awarded 10 per cent
back-wages. He, therefore, submitted that this would amount to
giving premium for the delay caused by the workman, for about 12
years, as the services were terminated in the year 1982, whereas the
reference was filed only in the year 1994.

3. The
matter requires consideration.

RULE.

4. Ad-interim-relief
in terms of PARA-10-C.

NOTICE
as to INTERIM RELIEF, returnable on 23RD
AUGUST, 2011.

(RAVI
R.TRIPATHI,J.)

Umesh/

   

Top