Gujarat High Court High Court

Shambhubhai vs Paschim on 8 July, 2011

Gujarat High Court
Shambhubhai vs Paschim on 8 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7614/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7614 of 2011
 

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

 

SHAMBHUBHAI
BHAGWANJIBHAI POKAL - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD - THROUGH MANAGING DIRECTOR & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 08/07/2011 

 

 
 
ORAL
ORDER

Learned Advocate
Mr.Mishra for the petitioner moves draft amendment. The same is
allowed.

Learned Advocate
Mr.Manish Kazi for the respondents states that the employee, who was
transferred from Rajkot to Junagadh, is brought back to Rajkot.

The fact that there is
an operating order of the Tribunal, against which a petition was
filed, which was dismissed, against which an appeal is filed which is
admitted, but no stay is granted, hence the said order remains
operative till today.

A responsible officer
to file an affidavit and assure this Court that during the pendency
of the operative order of the Tribunal, no employee will be
transferred contrary to that order.

S.O. to 21.07.2011.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top