Gujarat High Court High Court

Nirma vs Thakore on 7 February, 2011

Gujarat High Court
Nirma vs Thakore on 7 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/20007/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 20007 of 2007
 

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

 

NIRMA
LIMITED & 1 - Petitioner(s)
 

Versus
 

THAKORE
RAMESHJI SHIVAJI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1
- 2. 
None
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/08/2007 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Nayak for M/s.Trivedi & Gupta for the
petitioner.

2. Notice,
returnable on 12.9.2007.

3. Learned
advocate Mr.Nayak submitted that if the respondent wants to resume
work with the petitioner, then, he can resume his duties with the
petitioner on or before the returnable date.

(H.K.RATHOD,J.)

(vipul)

   

Top