Gujarat High Court Case Information System
Print
CA/3091/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 3091 of 2010
In
SPECIAL
CIVIL APPLICATION No. 16912 of 2005
=========================================================
WORKMEN
REPRESENTED BY BIJLEE MAZDOOR PANCHAYAT - Petitioner(s)
Versus
CHIEF
ENGINEER-THERMAL POWER STATION & 2 - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/04/2010
ORAL
ORDER
Heard
learned Advocate Mrs. Sangeeta N.Pahwa for applicant, learned
Advocate Ms. Lilu K. Bhaya for respondent NO.1. On 15.4.2010, this
Court has passed following order :
1. Ms.
Lilu K. Bhaya, learned advocate appearing for the respondent no.1,
request for some time. Hence, the matter is adjourned to 19th
April 2010.
2.Ad
interim relief granted earlier by this Court shall remain continued
till 19th April 2010.
Today,
learned Advocate Ms. Lilu K.Bhaya has made a statement before this
Court on having instructions from Shri B.M. Pandya, Deputy General
Manager, who is present before this Court, that the Contractor who
was working before passing of interim order of this Court is still
remained continue as contractor and workmen, those who are working
with the contractor, they also have remained continued with the
contractor.
Therefore,
in view of this statement made by learned Advocate Ms. Lilu K. Bhaya
on behalf of respondent NO.1 on having instructions from Deputy
General Manager, this application is disposed of. If the Salary of
March, 2010 has not been paid by Contractor, let it be paid by
contractor to employees concerned.
(H.K.
Rathod,J.)
Vyas
Top