Gujarat High Court High Court

-2 vs 2 on 21 March, 2011

Gujarat High Court
-2 vs 2 on 21 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/25150/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25150 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 25353 of 2007
 

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


 

LAKHA
KAMA CHAVDA AND ANR.
 

Versus
 

PASHCHIM
GUJARAT VIJ COMPANY LIMITED AND ORS.
 

=========================================================
 
Appearance : 
MR
S P MAJMUDAR WITH MR HD RANA for Petitioners:1-2. 
MR AY KOGJE for
Respondent:2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/10/2007  
 
ORAL ORDER

Heard Shri S P
Majmudar, learned advocate with Shri H D Rana, learned advocate
appearing for the petitioners and Shri A Y Kogje, learned AGP
appearing for the respondent State authorities.

According to the
petitioners, the representation made by the petitioners against
their termination order based on producing false caste certificate
by the petitioners. According to the petitioners, now, State of
Gujarat realising true facts issued fresh Caste Community
Certificate confirming and certifying that petitioners are belonging
to Schedule Tribe community and they are entitled to enjoy and avail
all the benefits as they alleged in the petition. The grievance of
the present petitioners is that though representation is received by
the respondent but no process is still going on. Therefore, the
present petitions are filed.

In view of the
aforesaid facts, it is directed to the respondent to consider the
representation made by the petitioners and examine the grievance of
the petitioners along with fresh caste community certificate issued
by the State of Gujarat and pass appropriate reasoned order in
accordance with law within a period of three months from the date of
receiving a copy of the order and communicate the decision to the
petitioner.

With the above
observations and directions, the present petitions are disposed of
without expressing any opinion on merits. However, in case if
ultimate decision is adverse to the petitioners, it is open for the
petitioners to challenge the same before appropriate forum in
accordance with law. Direct Service is permitted.

(H.K.RATHOD,
J.)

Amit/-

   

Top