Gujarat High Court Case Information System
Print
SCA/7614/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7614 of 2011
=========================================================
SHAMBHUBHAI
BHAGWANJIBHAI POKAL - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ CO LTD - THROUGH MANAGING DIRECTOR & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/07/2011
ORAL
ORDER
Learned Advocate
Mr.Mishra for the petitioner moves draft amendment. The same is
allowed.
Learned Advocate
Mr.Manish Kazi for the respondents states that the employee, who was
transferred from Rajkot to Junagadh, is brought back to Rajkot.
The fact that there is
an operating order of the Tribunal, against which a petition was
filed, which was dismissed, against which an appeal is filed which is
admitted, but no stay is granted, hence the said order remains
operative till today.
A responsible officer
to file an affidavit and assure this Court that during the pendency
of the operative order of the Tribunal, no employee will be
transferred contrary to that order.
S.O. to 21.07.2011.
(Ravi
R.Tripathi, J.)
*Shitole
Top