Gujarat High Court
Superintending vs R on 9 July, 2010
Gujarat High Court Case Information System
Print
SCA/5877/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5877 of 2010
With
SPECIAL
CIVIL APPLICATION No. 5878 of 2010
s
=========================================================
SUPERINTENDING
ENGINEER (O & M) - Petitioner(s)
Versus
R
R PARMAR & 1 - Respondent(s)
=========================================================
Appearance :
MS
LILU K BHAYA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR TR
MISHRA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/07/2010
ORAL
ORDER
Heard.
Affidavit-in-reply has been filed on behalf of the
respondent-workmen.
Ad-interim
relief granted earlier stands confirmed on condition that the
petitioner shall pay the respondent-workmen wages from 01.01.2010 and
shall continue to pay the same on or before the 10th of
every month.
[K.
S. JHAVERI, J.]
Pravin/*
Top