Gujarat High Court
Divisional vs Jitendra on 11 May, 2010
Gujarat High Court Case Information System
Print
SCA/1317/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1317 of 2010
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
JITENDRA
GOVINDBHAI VAGHELA - Respondent(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR
MAHENDRA U VORA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 11/05/2010
ORAL
ORDER
Heard
learned Advocate Ms. Kiran D. Pandey for petitioner and learned
Advocate Mr.Mahendra U.Vora for respondent. I have considered
submissions made by both learned advocates. I have also considered
that in respect to order of punishment imposed by Corporation in the
year 2002, industrial dispute has been raised after about four years.
Question raised and involved in this petition would require detailed
examination. Hence, Rule. Ad interim relief in terms of para 7(c).
Notice as to interim relief returnable on 29th June, 2010.
Learned Advocate Mr. MU Vora appearing for respondent waives notice
of rule on behalf of respondent.
(H.K.
Rathod,J.)
Vyas
Top