Gujarat High Court High Court

Gujarat vs V on 18 April, 2011

Gujarat High Court
Gujarat vs V on 18 April, 2011
Author: R.S.Garg,&Nbsp;Honourable Mr.Justice R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/847/2005	 2/ 2	ORDER

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL NO. 847 OF 2005
 

In


 

SPECIAL
CIVIL APPLICATION NO. 3503 OF 1999
 

 


 

With
 

 


 

CIVIL
APPLICATION NO.3514 OF 2003
 

 


 

 


 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus.
 
	 
		 
			 
				 
					 
						 
							 
								 
									 
										 

V.
										K. CHAHER ?  Respondent(s)
									
								
							
						
					
				
			
		
	

 

==============================================================
Appearance
:  
MR.
ASHISH M. DAGLI for
Appellant. 
MR.
J.S. BRAHMBHATT for
Respondent. 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.S.GARG
		
	
	 
		 
		 
			 

              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 23/08/2005 

 

 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE R.S.GARG)

LETTERS
PATENT APPEAL NO. 847 OF 2005

Admit.

CIVIL
APPLICATION NO.3514 OF 2003

Rule,
returnable on 29th September, 2005.

As
an interim measure, it is hereby directed that if in execution of
the award, as confirmed by the learned single Judge, the
respondent-workman has been taken in services, then, his
reinstatement shall be subject to the final outcome of these
proceedings.

[R.S.Garg,
J.]

[Ravi
R.Tripathi, J.]

kamlesh*

   

Top