Gujarat High Court
R vs A on 10 May, 2010
Gujarat High Court Case Information System
Print
SCA/9504/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9504 of 2009
=============================================
R
B PANDYA & 28 - Petitioner(s)
Versus
A
V JASANI T B HOSPITAL TRUST & 2 - Respondent(s)
=============================================
Appearance
:
MR SHALIN N MEHTA for
Petitioner(s) : 1 - 29.
MR.VARUN K.PATEL for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/05/2010
ORAL
ORDER
Heard.
If the interim relief as prayed for is granted it would amount to
allowing the petition at this stage. However, without prejudice to
the rights and contentions, it is hoped that the respondents will pay
retrenchment compensation payable according to them, to those who are
willing to accept such compensation. Such payment may be made within
a period of six weeks from today. The matter to be listed for hearing
on 5th
August 2010.
(K.S.JHAVERI,J.)
pawan
Top