Gujarat High Court
Tuljashanker vs Gujarat on 21 July, 2010
Gujarat High Court Case Information System
Print
SCA/8551/1994 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8551 of 1994
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
TULJASHANKER
JAMNADAS VYAS - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================
Appearance :
MR
MUKESH H RATHOD for
Petitioner(s) : 1,
MRS VASAVDATTA BHATT for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/07/2010
ORAL
JUDGMENT
The
petitioner has prayed to direct the respondent corporation to pay
back wages to the petitioner from the date of dismissal to the date
of reinstatement on the basis of continuity of service and also to
fix the salary of the petitioner on the basis of various settlements.
By
efflux of time the petition has become infrucutous. The petition
stands disposed of accordingly. Rule is discharged with no order as
to costs.
[K.S.
JHAVERI,J.]
ar
Top