Gujarat High Court
Dy vs Virsing on 13 October, 2010
Gujarat High Court Case Information System
Print
SCA/11441/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11441 of 2007
=========================================================
DY.
CONVERVATOR OF FORESTS - Petitioner(s)
Versus
VIRSING
MOHANSINH THAKORE - Respondent(s)
=========================================================
Appearance
:
MR
AMIT P PATEL, AGP for Petitioner(s) : 1,
MR
PRABHAKAR UPADYAY for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/07/2007
ORAL
ORDER
Heard
learned AGP Mr. Patel appearing on behalf of petitioner and learned
advocate Mr. Songara for learned advocate Mr. Upadhyay appearing on
behalf of respondent.
I
have considered the submissions made by both the learned advocates,
the question involved in the present petition requires detailed
examination.
Hence,
RULE.
Ad-interim
relief in terms of Para 7(b) on condition that petitioner shall have
to reinstate the respondent workman in service on or before 31st
July 2007.
Notice
to interim relief returnable on 3rd August 2007.
[H.K.
RATHOD, J.]
#Dave
Top