Gujarat High Court
Visavdar vs Basir on 9 July, 2010
Gujarat High Court Case Information System
Print
SCA/7862/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7862 of 2010
=========================================================
VISAVDAR
MUNICIPAL BOROUGH - Petitioner(s)
Versus
BASIR
KASAM MADIVIYA - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/07/2010
ORAL
ORDER
Heard
Mr.Anshin Desai, learned advocate for the petitioner.
RULE.
There shall be ad interim relief in terms of paragraph 10(C) only
qua continuity of service and backwages.
Notice
as to confirmation of ad interim relief, returnable on 05th
August 2010.
Direct
Service is permitted.
(K.S.
Jhaveri, J)
Aakar
Top