Gujarat High Court
Union vs Vikas on 29 July, 2010
Gujarat High Court Case Information System
Print
SCA/8666/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8666 of 2010
=================================================
UNION
OF INDIA & 2 - Petitioners
Versus
VIKAS
GHANSHYAM SAKPAL S/O GHANSHYAM S SAKPAL (MT DRIVER) - Respondent
=================================================
Appearance :
MR
DP JOSHI for Petitioners : 1 - 3.
None for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the petitioners. RULE.
In
the meanwhile effecting implementation & operation of the
decision dated 10/9/2009 passed in O.A. No. 392 of 2008 with M.A. No.
472 of 2008 by The Central Administrative Tribunal, Ahmedabad Bench,
is stayed.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top