Gujarat High Court
State vs Vajshi on 19 March, 2010
Gujarat High Court Case Information System
Print
SCA/12851/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12851 of 2009
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
VAJSHI
MERAMAN - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
MR KISHOR M PAUL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/03/2010
ORAL
ORDER
Heard
learned AGP Ms. Vandana Bhatt on behalf of petitioner, learned
advocate Mr. Patel on behalf of respondent.
During
pendency of present petition, it is directed to petitioner to
reinstate respondent workman on or before 5/4/2010 without prejudice
to their rights and contention.
Therefore,
matter is adjourned to 5/4/2010.
(H.K.RATHOD,
J)
asma
Top