Gujarat High Court High Court

Rajesh vs Chief on 13 April, 2010

Gujarat High Court
Rajesh vs Chief on 13 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7931/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7931 of 1994
 

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


 

RAJESH
R JOSHI - Petitioner(s)
 

Versus
 

CHIEF
ADMINISTRATIVE OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PH PATHAK for
Petitioner(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/04/2010 

 

ORAL
ORDER

While
admitting the matter on 23.06.1994, this Court had granted ad-interim
relief in favour of the petitioner by which the respondents were
restrained from cancelling or modifying the impugned order passed by
respondent no.2 and to suspend the further implementation and
operation of the decision to reduce the salary of the petitioner from
the scale of Rs.950-1500.

The
said ad-interim relief has continued all throughout. Therefore, it
would not be appropriate to disturb the above position at this stage.
Hence, the ad-interim relief granted by this Court vide order dated
23.06.1994 stands confirmed and the parties shall be governed by the
said order. The petition stands disposed of accordingly. Rule is made
absolute to the above extent with no order as to costs.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top