Gujarat High Court High Court

The vs The on 5 September, 2008

Gujarat High Court
The vs The on 5 September, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/4484/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4484 of 2008
 

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


 

THE
GUJARAT STATE ROAD TRANSPORT CORPORATION - Petitioner
 

Versus
 

THE
SECRETARY, GUJARAT STATE TRANSPORT DRIVERS' CONDUCTOR A & 1 -
Respondents
 

=================================================
 
Appearance : 
MS
SEJAL K MANDAVIA for Petitioner:  
NOTICE
SERVED for Respondents : 1 -
2. 
=================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the petitioner. It is contended that the award
impugned is passed without appreciating the fact that the misconduct
of the workman has not been considered, grave enough for awarding
appropriate punishment. No one is present for resisting the petition,
though served.

RULE.

Ad-interim relief granted earlier shall continue till further orders.

[
S.R. BRAHMBHATT, J ]

/vgn