Gujarat High Court
Khadi vs Sureshbhai on 17 June, 2011
Gujarat High Court Case Information System Print SCA/7327/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7327 of 2011 ========================================================= KHADI GRAMODHYOG BHANDAR - Petitioner(s) Versus SURESHBHAI GUNWANTRAI DESAI - Respondent(s) ========================================================= Appearance : MRS MAUNA M BHATT for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 17/06/2011 ORAL ORDER
Heard
learned Senior Advocate Mr.M.R.Bhatt, appearing with learned
advocate Mrs. Mauna M. Bhatt on behalf of petitioner.
Considering
his submission, issue notice to respondent returnable on 11th
July, 2011. Meanwhile, at interim-relief in terms of Para-15(b) qua
back-wages only and it is made clear that no stay against
reinstatement is granted by this Court. Therefore, let petitioner
may issue reinstatement order in favour of present respondent
without prejudice to his rights and contentions raised in present
petition.
(H.K.RATHOD,
J.)
GIRISH
Top