Gujarat High Court High Court

Vadodara vs Archanaben on 23 July, 2010

Gujarat High Court
Vadodara vs Archanaben on 23 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7605/1995	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7605 of 1995
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

VADODARA
MUNICIPAL CORPN., - Petitioner(s)
 

Versus
 

ARCHANABEN
DESAI - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PRANAV G DESAI for
Petitioner(s) : 1, 
MR RD RAVAL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 23/07/2010 

 

 
ORAL
JUDGMENT

1. By
way of this petition, the petitioner has prayed to quash and set
aside the impugned award dated 27.01.1995 passed by the Industrial
Tribunal in Reference [IT] No. 48/1984, whereby the Industrial
Tribunal has directed the petitioner to notionally fix the grade of
Rs.1400-2300/- w.e.f. 01.01.1993 and thereafter pay salary to her in
the said grade.

2. This
Court on 07.09.1995 had passed the following order :-

Rule.

Ad-interim stay of operation of the impugned award qua the respondent
alone. It is clarified that the respondent will be entitled to wages
in the scale applicable to Checking Inspectors, as per Annexure-C
with effect from the date of the said resolution. Difference, if
any, shall be paid to the respondent latest by 31.10.1995.”

3. Pursuant
to the aforesaid order, the respondent was granted some benefit.
Thus, the parties will be governed by the aforesaid interlocutory
order. It is, however, observed that the petitioner shall pay all the
legitimate dues to the respondent.

4. In
view of the above, the petition stands disposed of accordingly. Rule
is made absolute to the above extent.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top