Gujarat High Court High Court

Khambhat vs Thakor on 5 September, 2011

Gujarat High Court
Khambhat vs Thakor on 5 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2323/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2323 of 2011
 

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


 

KHAMBHAT
TALUKA SARVAJANIK KELVANI MANDAL THROUGH - Petitioner(s)
 

Versus
 

THAKOR
JITENDRASINH KESRISINH & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
MAMTA R VYAS for
Petitioner(s) : 1, 
MR KRUNAL D PANDYA for Respondent(s) : 1, 
MRS
VD NANAVATI for Respondent(s) : 2, 
MS JIRGA JHAVERI, ASSISTANT
GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/09/2011 

 

 
 
ORAL
ORDER

RULE
returnable on 21st September, 2011. Learned AGP Ms.
Jirga Jhaveri waives service of notice of RULE on behalf of the
respondent – State.

It
is made clear that the question about backwages will be considered on
21.09.2011 alongwith merits of the matter.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top