Gujarat High Court High Court

Rameshchandra vs Milton on 20 August, 2010

Gujarat High Court
Rameshchandra vs Milton on 20 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4913/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4913 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5069 of 2009
 

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


 

RAMESHCHANDRA
SHARMA - Petitioner(s)
 

Versus
 

MILTON
INDUSTRIES LTD - Respondent(s)
 

=========================================
 
Appearance : 
MR
PH PATHAK for
Petitioner(s) : 1, 
MR DIPAK R DAVE for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
 
ORAL
ORDER

The
report of the P.I, Kadi Police Station, District: Mehsana is
submitted by Mr. Dave, learned advocate for the respondent and the
same is taken on record.

Mr.

Pathak, learned advocate for the applicant has stated that the
applicant is ready to resume his duty but due to his sickness he
could not resume his duty on 09.08.2010 in pursuance of the order
dated 06.08.2010 passed by this Court. He further stated that the
learned advocate for the respondent has been informed about the said
fact on 12.08.2010.

Inspite
of the specific order of this Court, the applicant has not resumed
his duty on 09.08.2010. Hence, in view of that, the contention of
the respondent in paragraph 3.3. of the affidavit- in- reply filed by
the respondent can be accepted. The civil application stands disposed
of.

It
is made clear that if the applicant is willing to resume duty, the
respondent-Management will allow him to resume duty.

(K.S.JHAVERI, J.)

niru*

   

Top