Gujarat High Court High Court

Chiragi vs Ahmedabad on 30 November, 2010

Gujarat High Court
Chiragi vs Ahmedabad on 30 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14901/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14901 of 2010
 

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

CHIRAGI
NARENDRAKUMAR DESAI - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 3 - Respondent(s)
 

=====================================================
Appearance : 
Mr.S.D.Suthar,learned
advocate for MR NK MAJMUDAR for Petitioner(s) :
1, 
None for Respondent(s) : 1 -
4. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
ORAL
ORDER

Heard
Mr.S.D.Suthar, learned advocate for Mr.N.K.Majmudar, learned counsel
for the petitioner. It is submitted by him that pursuant to Agreement
dated 8-9-2010, the petitioner has been posted as Lab Technician in
B.J.Medical College, Ahmedabad,in the Microbiology Department.
However,by order dated 23-9-2010,the petitioner has now been directed
to assume duty at Kesar Sal Hospital, which is in breach of the
Agreement entered into by the respondents with her. It is further
submitted that the petitioner has not yet assumed duty at Kesar Sal
Hospital.

Notice
returnable on 9-12-2010. Status-quo, qua the petitioner be
maintained, till the next date of hearing.

In
addition to the normal mode of service, direct service is also
permitted.

(Smt.Abhilasha Kumari,J)

arg

   

Top