SCA/7243/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7243 of 2008 ================================================= SECURITY SERVICES & INTELLIGENCE BUREAU, - Petitioner Versus HASMUKHLAL SHANTILAL BERAWALA & 1 - Respondents ================================================= Appearance : MR DG SHUKLA for Petitioner: NOTICE SERVED for Respondent : 1, MR HASMUKH THAKKER for Respondent : 2, MR PALAK H THAKKAR for Respondent : 2, ================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 04/09/2008 ORAL ORDER
Heard
Shri. Shukla, learned advocate for the petitioner. Shri. Shukla
submits that the really aggrieved party, that is Respondent no.1 has
not remain present through out, though served. Shri. Shukla further
submitted that, the petitioner is ready & willing to even take
him back in the service, however he has chosen never to appear and or
approach the company. In view of this, and in view of the fact that
the ad-interim relief which has been granted on 12/5/2008 is
continued, the matter is to be considered. Accordingly RULE
returnable on 24/10/2008. Mr. Hasmukh Thakkar, learned advocate
appearing for Respondent no.2 waives service of notice on behalf of
Respondent no.2. Ad-interim relief granted earlier shall stand
continued till further orders.
[
S.R. BRAHMBHATT, J ]
/vgn