Gujarat High Court High Court

R vs A on 10 May, 2010

Gujarat High Court
R vs A on 10 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9504/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9504 of 2009
 

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

R
B PANDYA & 28 - Petitioner(s)
 

Versus
 

A
V JASANI T B HOSPITAL TRUST & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR SHALIN N MEHTA for
Petitioner(s) : 1 - 29. 
MR.VARUN K.PATEL for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/05/2010 

 

 
 
ORAL
ORDER

Heard.

If the interim relief as prayed for is granted it would amount to
allowing the petition at this stage. However, without prejudice to
the rights and contentions, it is hoped that the respondents will pay
retrenchment compensation payable according to them, to those who are
willing to accept such compensation. Such payment may be made within
a period of six weeks from today. The matter to be listed for hearing
on 5th
August 2010.

(K.S.JHAVERI,J.)

pawan

   

Top