Gujarat High Court Case Information System
Print
LPA/3098/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 3098 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4994 of 2009
With
CIVIL
APPLICATION No. 17196 of 2010
In
LETTERS
PATENT APPEAL No. 3098 of
2010
=========================================================
VADIA
GRAM PANCHAYAT - Appellant(s)
Versus
LAKHUBHAI
NAGBHAI KAHOR - Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Appellant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Heard,
Mr. Kamal M. Sojitra, learned Counsel for the appellant.
2. Appeal
is ADMITTED.
(V.
M. SAHAI, J.)
(G.B.SHAH,
J.)
ORAL
ORDER IN CIVIL APPLICATION NO.17196 of 2010
3. Having
heard the learned Counsel for the applicant,
we, prima
facie, find
force
in the submissions of the learned Counsel for the applicant that,
while granting relief of reinstatement, back-wages ought not to have
been awarded, in the light of the recent judgment of the Hon’ble Apex
Court. The applicant is, therefore, entitled for stay.
4. RULE,
returnable on 4TH APRIL,
2011.
5. Under
the order of this Court, operation and execution of the order passed
by the learned Single Judge, dated 08.03.2010, in
Special Civil Application No.4994 of
2009 and the award of the Labour Court, dated 29.05.2007,
in Reference L.C.A. No.13 of 2002, shall
remain STAYED till then.
(V.
M. SAHAI, J.)
(G.B.SHAH,
J.)
Umesh/
Top