Gujarat High Court
Madhubhai vs Bagasara on 30 July, 2010
Gujarat High Court Case Information System
Print
SCA/7069/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7069 of 2010
=========================================================
MADHUBHAI
AMBABHAI KORAT - Petitioner(s)
Versus
BAGASARA
NAGAR PALIKA - Respondent(s)
=========================================================
Appearance
:
MR
UT MISHRA for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1,
MR
MB PARIKH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/07/2010
ORAL
ORDER
The
interim relief granted by this Court on 22nd
June 2010 stands modified and confirmed to the effect that it will be
open to the respondent to take appropriate steps against the
petitioner in accordance with law. The service condition of the
petitioner will not be changed by the respondent without following
due process of law.
(K.S.
Jhaveri, J)
Aakar
Top