Gujarat High Court
Harshad vs Development on 19 September, 2008
Gujarat High Court Case Information System
Print
CA/9986/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9986 of 2008
In
SPECIAL
CIVIL APPLICATION No. 15054 of 2003
=========================================================
HARSHAD
D PANDYA - Petitioner(s)
Versus
DEVELOPMENT
COMMISSIONER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner(s) : 1,
MR SHIVANG SHUKLA, AGP for Respondent(s) :
1,
MR HS MUNSHAW for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/09/2008
ORAL
ORDER
In
the present case, main matter pertains to regularization and
termination of an employee. Therefore, in view of the averments made
in the present Civil Application, the same is allowed in terms of
para 3(A).
Main
petition is fixed for hearing on 15/10/2008.
Present
Civil Application is disposed of accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top