Gujarat High Court High Court

Madhubhai vs Bagasara on 30 July, 2010

Gujarat High Court
Madhubhai vs Bagasara on 30 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7069/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7069 of 2010
 

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

 

MADHUBHAI
AMBABHAI KORAT - Petitioner(s)
 

Versus
 

BAGASARA
NAGAR PALIKA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UT MISHRA for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1, 
MR
MB PARIKH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/07/2010
 

ORAL
ORDER

The
interim relief granted by this Court on 22nd
June 2010 stands modified and confirmed to the effect that it will be
open to the respondent to take appropriate steps against the
petitioner in accordance with law. The service condition of the
petitioner will not be changed by the respondent without following
due process of law.

(K.S.

Jhaveri, J)

Aakar

   

Top