Gujarat High Court Case Information System Print SCA/20319/2006 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 20319 of 2006 ========================================================= UNDAVIYA HARSHADBHAI HIMATBHAI - Petitioner(s) Versus BANK OF BARODA THRO' CHAIRMAN & 2 - Respondent(s) ========================================================= Appearance : MR BM MANGUKIYA for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1, 3, MR DARSHAN M PARIKH for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 27/08/2008 ORAL ORDER
Request
for final hearing of this matter is made by the petitioner
in-person, though Mr. Mangukia, learned advocate is on record as
advocate for the petitioner.
In
view of the said request by the petitioner, it was inquired from the
petitioner’s advocate as to whether he is appearing in the matter or
not. Mr. Mangukia, learned advocate confirms that he appers for the
petitioner.
This
petition is admitted by order dated 14.6.2007. Anxiety of the
petitioner for early final hearing of the petition can be
appreciated. However, there are older writ petitions pending for fnal
hearing on cause list. On the cause list of this Court, its regular
roster is of Labour matters and not of service matter. This petition,
which is a service matter, is listed for final hearing on today’s
cause list as specially assigned matter. As mentioned above, there
are other older matters involving issues of employees terminated from
service and therefore in the propriety it would not be proper to take
up this matter for final hearing and/or out of turn.
Considering
the request and anxiety of the petitioner, office is directed to list
the matter for final hearing in the week commencing from 22.9.2008.
(K.M.THAKER,
J.)
ynvyas
Top