Gujarat High Court
The vs Satiskumar on 14 July, 2008
Gujarat High Court Case Information System
Print
SCA/5952/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5952 of 2008
=========================================
THE
DEPUTY EXECUTIVE ENGINEER - Petitioner(s)
Versus
SATISKUMAR
AMBALAL PATEL - Respondent(s)
=========================================
Appearance :
MS
NISHA PARIKH ASSISTANT GOVERNMENT PLEADER for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,
MR
TR MISHRA for Respondent(s) : 1,
MR UT MISHRA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/07/2008
ORAL
ORDER
Ms.
Nisha Parikh, learned Assistant Government Pleader submits that
pursuant to the order passed by this Court, the proposal to the
competent Authority is moved for getting sanction for reinstating the
respondent, however, the reply is not received, therefore, she needs
further time, so that if the approval is received, the respondent
cane be reinstated. The Officer is present in the court. Mr. Mishra,
learned advocate has no objection.
Hence,
S.O. to 25.7.2008.
(K.M.THAKER,
J.)
ynvyas
Top