Gujarat High Court Case Information System
Print
SCA/1223/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1223 of 2010
=================================================
VIJAY
STEELS - Petitioner
Versus
SURESHKUMAR
PADAMSINH MAKWANA - Respondent
=================================================
Appearance :
MR
DG CHAUHAN for Petitioner:
None for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 09/02/2010
ORAL
ORDER
Shri
Chauhan learned advocate appearing for the petitioner has submitted
that all along it is the stand taken by the employer that the workman
has on his own volition left the employment and despite of several
invitations to him, he has not reported for duty. Today also the
award under challenge is essentially against granting of continuity
of service, back wages and the consequential benefits arising there
from. Shri Chauhan submits that the workman if returns for duty,
petitioner is ready & willing to take him on job without
prejudice to their rights & contentions in the petition.
In
view of this, let there be a notice for final disposal returnable on
5/3/2010. In the meantime and till the returnable date there shall be
ad-interim stay against implementation, execution and operation of
the impugned award.
/vgn
[ S.R.
BRAHMBHATT, J ]
Top