Gujarat High Court High Court

Dy vs Virsing on 13 October, 2010

Gujarat High Court
Dy vs Virsing on 13 October, 2010
Author: H.K.Rathod,&Nbsp;
   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