Gujarat High Court
Special Civil Application No. … vs Unknown on 2 August, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 9577 of 2001
--------------------------------------------------------------
MEMON MAHOMDBHAI SADIKBHAI
Versus
EXECUTIVE ENGINEER GUJARAT ELECTRICITY BOARD
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 9577 of 2001
MR JV JAPEE for Petitioner No. 1
.......... for Respondents No. 1-2
--------------------------------------------------------------
CORAM : MR.JUSTICE A.R.DAVE
Date of Order: 09/01/2002
ORAL ORDER
Learned Advocate Shri J.V. Japee appearing for
the petitioner has fairly submitted that as the
petitioner did not perform his duties, he would not claim
backwages, if his appeal is entertained by the respondent
employer. He has however submitted that because of the
delay possibly his appeal may not be entertained. So as
to know whether appeal if filed by the petitioner would
be entertained by the respondent employer, notice is
issued to the respondents returnable on 23rd January,
2002.
Direct service is permitted.
(A.R. DAVE,J.)
siji