Gujarat High Court
Sureshchandra vs The on 6 September, 2011
Gujarat High Court Case Information System
Print
SCA/3294/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3294 to 3297 of 2006
=================================================
SURESHCHANDRA
RAGHUVARDAYAL YADAV - Petitioner(s)
Versus
THE
MANAGAER & 3 - Respondent(s)
=================================================
Appearance
:
MRS SANGEETA N PAHWA for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 3.
MR JITENDRA
MALKAN for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/02/2006
ORAL
ORDER
Heard
learned advocate Mrs. Sangeeta N. Pahwa for petitioners in these
petitions. Notice to respondents returnable on 10th March,
2006. Meanwhile, respondent are directed not to terminate services of
petitioners till 10th March, 2006. Meanwhile, it will also
be open for petitioner to approach Industrial Tribunal/Labour Court
by filing necessary application in reference No. 371 of 2004 for
being joined as a party to the proceedings. Direct Service Today is
permitted.
(H.K.
Rathod,J.)
Vyas
Top