Gujarat High Court
Anand vs Mangliben on 27 July, 2010
Gujarat High Court Case Information System
Print
SCA/1629/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1629 of 2010
=========================================================
ANAND
AGRICULTURAL UNIVERSITY - Petitioner(s)
Versus
MANGLIBEN
WD/O SURJIBHAI KALABHAI DAMOR, LEGAL HEIRS OF DECE & 14 -
Respondent(s)
=========================================================
Appearance :
MR
DG CHAUHAN for
Petitioner(s) : 1,
MR PC CHAUDHARI for Respondent(s) : 1 - 2,
4.2.1, 4.2.2, 4.2.3,4.2.4 - 5,7 - 10, 12, 15,
NOTICE SERVED for
Respondent(s) : 3, 6, 9, 11, 14,
None for Respondent(s) :
4,
NOTICE NOT RECD BACK for Respondent(s) : 9.2.1,9.2.3
- for
Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 27/07/2010
ORAL
ORDER
RULE.
Interim relief in terms of para 13[B]. It is, however, clarified
that, pending this petition, the service conditions of the
respondents shall not be changed without due process of law.
[K.S.
JHAVERI, J.]
/phalguni/
Top