Gujarat High Court Case Information System
Print
SCA/6316/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6316 of 1998
=========================================================
JASHBHAI
N. PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
GUNVANT R THAKAR for
Petitioner(s) : 1,
MS CM SHAH AGP for Respondent(s) : 1, 3,
RULE
SERVED for Respondent(s) : 2,
MR AD OZA for Respondent(s) : 3,
MR
DG SHUKLA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/08/2010
ORAL
ORDER
1. Learned
counsel for the petitioner states that the petitioner is willing to
make a representation to the respondent-authority pertaining to the
present subject matter in view of the fact that several sanctioned
posts of Translators are lying vacant and that the present petition
may be disposed of by issuing necessary directions to the respondents
in that regard.
2. Considering
the request made by the learned counsel for the petitioner, it is
observed that if the petitioner prefers any such representation as
aforesaid, the respondent-authority shall decide the same, in
accordance with law, within a period of three months from the date of
receipt of such representation from the petitioner.
3. With
the above observation, the petition stands disposed of. Rule is
discharged. Interim relief, if any, stands vacated.
[K.
S. JHAVERI, J.]
Pravin/*
Top