Gujarat High Court
Khadi vs Sureshbhai on 17 June, 2011
Gujarat High Court Case Information System
Print
SCA/7327/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7327 of 2011
=========================================================
KHADI
GRAMODHYOG BHANDAR - Petitioner(s)
Versus
SURESHBHAI
GUNWANTRAI DESAI - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/06/2011
ORAL
ORDER
Heard
learned Senior Advocate Mr.M.R.Bhatt, appearing with learned
advocate Mrs. Mauna M. Bhatt on behalf of petitioner.
Considering
his submission, issue notice to respondent returnable on 11th
July, 2011. Meanwhile, at interim-relief in terms of Para-15(b) qua
back-wages only and it is made clear that no stay against
reinstatement is granted by this Court. Therefore, let petitioner
may issue reinstatement order in favour of present respondent
without prejudice to his rights and contentions raised in present
petition.
(H.K.RATHOD,
J.)
GIRISH
Top