Gujarat High Court High Court

State vs Vajshi on 19 March, 2010

Gujarat High Court
State vs Vajshi on 19 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12851/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12851 of 2009
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

VAJSHI
MERAMAN - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
MR KISHOR M PAUL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/03/2010 

 

 
 
ORAL
ORDER

Heard
learned AGP Ms. Vandana Bhatt on behalf of petitioner, learned
advocate Mr. Patel on behalf of respondent.

During
pendency of present petition, it is directed to petitioner to
reinstate respondent workman on or before 5/4/2010 without prejudice
to their rights and contention.

Therefore,
matter is adjourned to 5/4/2010.

(H.K.RATHOD,
J)

asma

   

Top