Gujarat High Court High Court

Vijaysinh vs Divisional on 27 December, 2010

Gujarat High Court
Vijaysinh vs Divisional on 27 December, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4985/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4985 of 2009
 

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


 

VIJAYSINH
GUNWANTSINH PANDAV - Petitioner
 

Versus
 

DIVISIONAL
CONTROLLER - Respondent
 

=========================================================
 
Appearance : 
MR
IS SUPEHIA for Petitioner 
None
for
Respondent 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/06/2009 

 

 
 
ORAL
ORDER

Notice
for final disposal returnable on 23.7.2009. In the meantime and till
the returnable date, specific cogent affidavit-in-reply is expected
to be filed on behalf of respondent indicating as to what prevented
the Corporation from reinstating the workman from the date of effect
of the award till its actual reinstatement and why he shall not be
paid full wages for that period.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top