Gujarat High Court High Court

Govindbhai vs Gujarat on 4 March, 2010

Gujarat High Court
Govindbhai vs Gujarat on 4 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2950/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2950 of 2010
 

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

 

GOVINDBHAI
A CHAUHAN & 5 - Petitioner(s)
 

Versus
 

GUJARAT
UNSUCHIT JATI VIKAS CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1 - 6. 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/03/2010 

 

ORAL
ORDER

1. Today,
in Second Session, learned advocate Mr. T.R. Mishra appearing on
behalf of Petitioners made a mention to this Court that he requires
urgent order protecting the termination of six persons by respondent,
because, Reference (LCA) No.1 of 2004 has been dismissed Ex.137 on
4th January 2010 and published on 16th February
2010 received by Petitioners on 26th February 2010.
Therefore, learned advocate Mr. Mishra submitted that a moment
Reference has been dismissed and communication is received by
respondent, they are likely to terminate the services of petitioners,
who are working with respondent since more than 20 years and their
services have been protected by this Court vide order dated 1st
April 2009 passed in Special Civil Application No.14459 of 2008.
Learned advocate Mr. Mishra submitted that petitioner’s services have
been protected pursuant to the aforesaid order dated 1st
April 2009.

2. In
light of this background and considering urgency, permission to move
this petition today is granted by this Court to learned advocate Mr.
T.R. Mishra.

3. Accordingly,
papers of this matter have been received by this Court from registry
today.

4. I
have considered submissions made by learned advocate Mr. T.R. Mishra
appearing on behalf of petitioners.

5. Issue
NOTICE to respondent returnable on 19 th
March 2010.

6. Meanwhile,
it is directed to respondent not to terminate the services of
petitioners till 19th
March 2010. Direct service is permitted today.

7. The
order passed by this Court today is permitted to be served to
respondent by fax message in addition to normal process of service at
the cost of petitioners.

[H.K.

RATHOD, J.]

#Dave

   

Top