Gujarat High Court
Haryana vs Dahyalal on 5 April, 2010
Gujarat High Court Case Information System
Print
LPA/2133/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2133 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1124 of
2009
=========================================================
HARYANA
SHIPBREAKERS - Appellant(s)
Versus
DAHYALAL
BHIMJIBHAI ARI - Respondent(s)
=========================================================
Appearance
:
MS
NIYATI H SAMPAT for
Appellant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/04/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Learned
advocate Ms.Niyati H. Sampat has appeared for the appellant. She has
submitted that the appellant has no objection against reinstatement
of the workman in service. Though there is an order of reinstatement
in service made by the court below and is confirmed by the learned
Single Judge, till date the workman has not come forward to resume
the duty. Notice to the respondent returnable on 21st June
2010.
(M.D.SHAH,J.) (MS.R.M.DOSHIT,J.)
radhan
Top