Gujarat High Court
Bharat vs State on 22 October, 2008
Gujarat High Court Case Information System
Print
CA/1252420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12524 of 2008
In
SPECIAL
CIVIL APPLICATION No. 20786 of 2006
=================================================
BHARAT
KUMAR K VORA - Petitioner
Versus
STATE
OF GUJARAT THRO' DEPUTY EXECUTIVE ENGINEER & 1 - Respondents
=================================================
Appearance :
MR
BIPIN I MEHTA for Petitioner:
MS V.S. PATHAK, LD. AGP for
Respondent : 1,
None for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/10/2008
ORAL
ORDER
Rule.
Learned AGP waives service of notice of rule. This civil application
is disposed as the proposal by the workman with regard to his
preparedness for foregoing back wages, if the reinstatement in
service is made would be considered by the respondents, as stated by
learned AGP. Rule discharged.
[
S.R. BRAHMBHATT, J ]
/vgn
Top