Gujarat High Court Case Information System
Print
SCA/1426/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1426 of 2010
=========================================================
SAHDEVSINH
MANUBHA GOHIL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Petitioner: 1,MR HM JADEJA for Petitioner : 1,
MS MOXA THAKKER
ASSTT GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
None for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 17/02/2010
ORAL
ORDER
Upon
it being pointed out by learned A.G.P. that the petitioner himself
has extended the date of his notice for voluntary retirement, it was
submitted by learned counsel Mr.Brahmbhatt that, at least by the
extended date the respondents were required to decide whether the
petitioner would be relieved on 12.04.2010 or not. It was stated in
that context by learned A.G.P. that the authorities concerned of the
respondent-Corporation will decide the issue of permitting the
petitioner to voluntarily retire and the petitioner will be informed
about the decision latest by 12.04.2010. That statement being made
and recorded, petition is not pressed for any relief at this stage
and it is disposed accordingly. Direct service.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top