Gujarat High Court Case Information System
Print
CA/4913/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4913 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5069 of 2009
=========================================
RAMESHCHANDRA
SHARMA - Petitioner(s)
Versus
MILTON
INDUSTRIES LTD - Respondent(s)
=========================================
Appearance :
MR
PH PATHAK for
Petitioner(s) : 1,
MR DIPAK R DAVE for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/08/2010
ORAL
ORDER
The
report of the P.I, Kadi Police Station, District: Mehsana is
submitted by Mr. Dave, learned advocate for the respondent and the
same is taken on record.
Mr.
Pathak, learned advocate for the applicant has stated that the
applicant is ready to resume his duty but due to his sickness he
could not resume his duty on 09.08.2010 in pursuance of the order
dated 06.08.2010 passed by this Court. He further stated that the
learned advocate for the respondent has been informed about the said
fact on 12.08.2010.
Inspite
of the specific order of this Court, the applicant has not resumed
his duty on 09.08.2010. Hence, in view of that, the contention of
the respondent in paragraph 3.3. of the affidavit- in- reply filed by
the respondent can be accepted. The civil application stands disposed
of.
It
is made clear that if the applicant is willing to resume duty, the
respondent-Management will allow him to resume duty.
(K.S.JHAVERI, J.)
niru*
Top