Gujarat High Court Case Information System
Print
CA/5133/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 5133 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8112 of 2009
=========================================================
PIYUSH
RAMANLAL SHAH - Petitioner(s)
Versus
GUJARAT
VIDYAPITH - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
MR HJ NANAVATI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/05/2010
ORAL
ORDER
By
way of present application, the applicant prayed for directing the
opponent- petitioner to strictly comply with the directions issued
by this Court vide oral order dated 02nd March 2010
within a period of 15 (fifteen) days from the date of filing of the
application.
In
view of aforesaid, it is hereby clarified that the order of
reinstatement is stayed. The other conditions imposed vide order
dated 02nd March 2010 will be complied by the
opponent-petitioner within a period of six weeks from today.
It
is further clarified that the salary which is ordered to be paid to
the applicant herein regularly, will be paid with all the benefits.
It is also clarified that the amount which is deposited by the
opponent- petitioner by way of salary as per the order of the
Tribunal, will be allowed to be withdrawn by the applicant-
respondent No.1. The Registry of this Court is directed to invest
the balance amount in the Fixed Deposit.
With
above directions and clarification, the present applicant stands
disposed of.
(K.S.
Jhaveri, J)
Aakar
Top