Gujarat High Court High Court

State vs Vajshi on 8 July, 2010

Gujarat High Court
State vs Vajshi on 8 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12851/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12851 of 2009
 

 
 
=========================================================


 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

VAJSHI
MERAMAN - Respondent(s)
 

=========================================================
 
Appearance : 
MS
C.M. SHAH AGP for Petitioner(s) : 1, 
MR KISHOR M PAUL for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/07/2010 

 

ORAL
ORDER

Learned
AGP states that the respondent-workman has been reinstated in service
pursuant to the orders passed by this Court.

RULE.

The impugned award passed by the Labour Court, Junagadh is stayed
only qua the grant of 50% back wages to the respondent since the
respondent has already been reinstated in service. Mr. K.M. Paul,
learned counsel, waives service on behalf of the respondent.

[K.S.

JHAVERI, J.]

Pravin/*

   

Top