Gujarat High Court
State vs Ibrahim on 11 July, 2008
Gujarat High Court Case Information System
Print
SA/191/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 191 of 2007
=========================================================
STATE
OF GUJARAT & 2 - Appellant(s)
Versus
IBRAHIM
ABDUL DAL - Defendant(s)
=========================================================
Appearance
:
MR
HEMANT MAKWANA, ASST GOVERNMENT PLEADER for
Appellant(s) : 1 - 3.
MR TUSHAR L SHETH for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/07/2008
ORAL
ORDER
ADMIT.
The
following substantial questions of law arise for the consideration in
the present second appeal.
Whether
the Civil Court has jurisdiction to decide the service matter.
Whether
Civil Court can pass any order to reinstate the employee directly.
Whether
the trial court has rightly considered the issue that once employee
has admitted his offence and accepted the punishment, he is entitled
to file suit and is entitled to be reinstated.
(K.S.
JHAVERI, J.)
Divya//
Top