Gujarat High Court High Court

Thro vs Puriben on 11 July, 2011

Gujarat High Court
Thro vs Puriben on 11 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3938/2011	 2/ 2	ORDER 
 

	
	 

 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3938 of
2011 
=========================================================

 

THRO
THE DEPUTY EXECUTIVE ENGINEER, OFFICE OF THE DY EXE - Petitioner(s)
 

Versus
 

PURIBEN
BODHABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ DESAI, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1, 
MR DHARMESH V SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 11/07/2011 

 

 
 


 

ORAL
ORDER

1. Present
petition is filed by the Petitioner-Deputy Executive Engineer, Office
of the Dy. Executive Engineer, Road & Building
Sub-Division(State) challenging the award and order dated 24.12.2009.

2. Learned
AGP for the petitioner vehemently submitted that the learned Judge of
the Labour Court No.1, Bhavnagar, has committed an error in passing
award and order dated 24.12.2009 passed in Reference(L.C.B.)
No.412/1994.

3. Learned
AGP tried to assail the award and order by saying that the learned
Judge has not taken into consideration the fact that the
respondent-Workman had not worked for 240 days.

4. As
against this, learned Advocate, Mr. Dharmesh V. Shah, for the
respondent-Workman, invited attention of this Court to the relevant
part of the discussion, wherein the learned Judge of the Labour Court
has rightly held that in the absence of production of any documentary
evidence, which was with the Management(petitioner, herein), adverse
inference is required to be drawn, as per the various authorities
cited by the respondent-workman.

5. There
being no merit in the petition, this petition is DISMISSED.
Notice is discharged.

(RAVI
R.TRIPATHI,J.)

Umesh/

   

Top