Gujarat High Court Case Information System
Print
SCA/1315420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13154 of 2008
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
RANGJIBHAI
PUPABHAI HTHILA - Respondent(s)
=========================================================
Appearance
:
MR NJ
SHAH, AGP for
Petitioner(s) : 1 - 2.
MR DIPAK R DAVE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/05/2009
ORAL
ORDER
Heard
Mr. N.J. Shah learned A.G.P. and Mr. Dave learned advocate for the
respondent.
Rule.
By way of interim relief the implementation and operation of the
award shall remain stayed on condition that the petitioner shall
comply with the requirements under Section 17-B of the Industrial
Disputes Act, 1947. It will be open for the petitioner to consider
the request of respondent to employ him during the pendency of the
petition instead of paying idle wages under Section 17-B of the
Industrial Disputes Act, 1947. If the petitioner engages the
respondent then the petitioner will not be obliged to comply with
the requirements under Section 17-B of the Industrial Disputes Act,
1947 otherwise the said condition shall operate.
(K.M.THAKER,J.)
Suresh*
Top