Gujarat High Court High Court

Haryana vs Dahyalal on 5 April, 2010

Gujarat High Court
Haryana vs Dahyalal on 5 April, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2133/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2133 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1124 of
2009 
 
=========================================================

 

HARYANA
SHIPBREAKERS - Appellant(s)
 

Versus
 

DAHYALAL
BHIMJIBHAI ARI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
NIYATI H SAMPAT for
Appellant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 05/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Learned
advocate Ms.Niyati H. Sampat has appeared for the appellant. She has
submitted that the appellant has no objection against reinstatement
of the workman in service. Though there is an order of reinstatement
in service made by the court below and is confirmed by the learned
Single Judge, till date the workman has not come forward to resume
the duty. Notice to the respondent returnable on 21st June
2010.

(M.D.SHAH,J.) (MS.R.M.DOSHIT,J.)

radhan

   

Top