Gujarat High Court High Court

Vadia vs Ujiben on 22 February, 2011

Gujarat High Court
Vadia vs Ujiben on 22 February, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3096/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 3096 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 15500 of 2008
 

With


 

CIVIL
APPLICATION No. 17188 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 3096 of
2010 
=========================================================

 

VADIA
GRAM PANCHAYAT - Appellant(s)
 

Versus
 

UJIBEN
RAJABHAI MAKWANA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL M SOJITRA for
Appellant(s) : 1, 
MR UT MISHRA, TR MISHRA 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.17188 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. Mr. Mishra, learned Counsel, waives service of notice
of rule on behalf of the respondent.

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.15500 of
2008 and the award of the Labour Court, dated 13.03.2008,
in Reference L.C.A. No.48 of 2004, shall
remain STAYED till then.

(V.

M. SAHAI, J.)

(G.B.SHAH,
J.)

Umesh/

   

Top