Gujarat High Court High Court

Taluka vs Ashok on 23 July, 2010

Gujarat High Court
Taluka vs Ashok on 23 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8294/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8294 of 2010
 

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

 

TALUKA
DEVELOPMENT OFFICER & 1 - Petitioner(s)
 

Versus
 

ASHOK
MANILAL VYAS - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KHYATI P HATHI for
Petitioners. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/07/2010
 

ORAL
ORDER

Heard
Ms.Khyati Hathi, learned advocate for the petitioners.

RULE.

There will be ad interim relief in terms of paragraph 10(D). It is,
however, clarified that the service conditions of the
respondent-workman will not be changed without following due process
of law.

The
Registry is directed to show the name of Mr.A.S. Supehia as learned
advocate for the respondent-workman.

To
be heard with Special Civil Application Nos.7910 of 2010 and 7918 of
2010.

(K.S.

Jhaveri, J)

Aakar

   

Top