Gujarat High Court
Gujarat vs V on 18 April, 2011
Gujarat High Court Case Information System
Print
LPA/847/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL NO. 847 OF 2005
In
SPECIAL
CIVIL APPLICATION NO. 3503 OF 1999
With
CIVIL
APPLICATION NO.3514 OF 2003
==============================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus.
V.
K. CHAHER ? Respondent(s)
==============================================================
Appearance
:
MR.
ASHISH M. DAGLI for
Appellant.
MR.
J.S. BRAHMBHATT for
Respondent.
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
and
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/08/2005
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.S.GARG)
LETTERS
PATENT APPEAL NO. 847 OF 2005
Admit.
CIVIL
APPLICATION NO.3514 OF 2003
Rule,
returnable on 29th September, 2005.
As
an interim measure, it is hereby directed that if in execution of
the award, as confirmed by the learned single Judge, the
respondent-workman has been taken in services, then, his
reinstatement shall be subject to the final outcome of these
proceedings.
[R.S.Garg,
J.]
[Ravi
R.Tripathi, J.]
kamlesh*
Top