Gujarat High Court Case Information System
Print
SCA/2950/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2950 of 2010
=========================================================
GOVINDBHAI
A CHAUHAN & 5 - Petitioner(s)
Versus
GUJARAT
UNSUCHIT JATI VIKAS CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1 - 6.
NOTICE NOT RECD BACK for Respondent(s) :
1,
DS AFF.NOT FILED (N) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/03/2010
ORAL
ORDER
1. Today,
in Second Session, learned advocate Mr. T.R. Mishra appearing on
behalf of Petitioners made a mention to this Court that he requires
urgent order protecting the termination of six persons by respondent,
because, Reference (LCA) No.1 of 2004 has been dismissed Ex.137 on
4th January 2010 and published on 16th February
2010 received by Petitioners on 26th February 2010.
Therefore, learned advocate Mr. Mishra submitted that a moment
Reference has been dismissed and communication is received by
respondent, they are likely to terminate the services of petitioners,
who are working with respondent since more than 20 years and their
services have been protected by this Court vide order dated 1st
April 2009 passed in Special Civil Application No.14459 of 2008.
Learned advocate Mr. Mishra submitted that petitioner’s services have
been protected pursuant to the aforesaid order dated 1st
April 2009.
2. In
light of this background and considering urgency, permission to move
this petition today is granted by this Court to learned advocate Mr.
T.R. Mishra.
3. Accordingly,
papers of this matter have been received by this Court from registry
today.
4. I
have considered submissions made by learned advocate Mr. T.R. Mishra
appearing on behalf of petitioners.
5. Issue
NOTICE to respondent returnable on 19 th
March 2010.
6. Meanwhile,
it is directed to respondent not to terminate the services of
petitioners till 19th
March 2010. Direct service is permitted today.
7. The
order passed by this Court today is permitted to be served to
respondent by fax message in addition to normal process of service at
the cost of petitioners.
[H.K.
RATHOD, J.]
#Dave
Top