Gujarat High Court Case Information System
Print
SCA/6033/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6033 of 2008
=========================================================
ZAMUBHAI
C. PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/09/2008
ORAL
ORDER
By
way of this petition, petitioner has prayed for quashing and setting
aside the action of the respondent authorities of not regularizing
the period between order of dismissal and the date on which
petitioner was permitted to attain superannuation and also for
payment of unpaid gratuity amount.
It
is stated that the subsequent, order has been passed by the District
Development Officerand subject liberty to challenge that order,
petitioner’s prayer cannot be entertained. Regarding other prayers,
it is open for the petitioner to make a representation before the
competent authority, pursuant to the order of this court dated 3rd
April,2007.with the above observation and without entering in
to the merits of case, this matter is disposed of.
(K.S.Jhaveri,J)
*Himanshu
Top