Gujarat High Court High Court

Visavdar vs Basir on 9 July, 2010

Gujarat High Court
Visavdar vs Basir on 9 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7862/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7862 of 2010
 

 
=========================================================

 

VISAVDAR
MUNICIPAL BOROUGH - Petitioner(s)
 

Versus
 

BASIR
KASAM MADIVIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANSHIN H DESAI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/07/2010
 

ORAL
ORDER

Heard
Mr.Anshin Desai, learned advocate for the petitioner.

RULE.

There shall be ad interim relief in terms of paragraph 10(C) only
qua continuity of service and backwages.

Notice
as to confirmation of ad interim relief, returnable on 05th
August 2010.

Direct
Service is permitted.

(K.S.

Jhaveri, J)

Aakar

   

Top