Gujarat High Court High Court

State vs Velubha on 18 January, 2011

Gujarat High Court
State vs Velubha on 18 January, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/119/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 119 of 2011
 

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


 

STATE
OF GUJARAT THROUGH THE SECTION OFFICER & 2 - Petitioner(s)
 

Versus
 

VELUBHA
DANUBHAI GOHIL C/O JAYPALSINH JADEJA - Respondent(s)
 

=========================================================
Appearance : 
MS
MOXA THAKKAR, AGP.  for
Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 18/01/2011 

 

ORAL
ORDER

Notice
for final disposal returnable on 08.02.2011. Primafacie it appears
that the Award based whereupon the order of recovery made is
impugned in this petition itself was modified whereunder the workman
gave-up his claim for backwages completely and therefore the
obligation on the part of the employer is only to reinstate the
workman. Time taken to reinstate the workman to be counted to
workman’s entitlement for salary or full wages. Whatever amount is
thus determined may be paid to the workman forthwith and that on
condition the Award made shall be stayed till returnable date.

*

Sd/-

(S.R.

Brahmbhatt, J.)

M.M.BHATT

   

Top