Gujarat High Court Case Information System
Print
CA/3018/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3018 of 2011
In
LETTERS
PATENT APPEAL No. 414 of 2011
In
SPECIAL CIVIL APPLICATION No. 2239 of 1993
=================================================
IQBAL
HUSSEIN ABDULMIYA SHEIKH - Petitioner(s)
Versus
DISTRICT
PANCHAYAT & 2 - Respondent(s)
=================================================
Appearance
:
MR
ASHOK N PARMAR for Petitioner(s) : 1,
NOTICE SERVED for
Respondent(s) : 1,
MR HS MUNSHAW for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 29/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Applicant
original petitioner seeks interim relief. However, upon perusal of
the impugned judgment of the learned Single Judge dated 13.4.2010, we
do not see any reason to grant interim relief. The petitioner had
claimed regularization on the strength of length of service. However,
learned Single Judge relying on the decision of the Apex Court in the
case of Secretary, State of Karnataka and others vs. Umadevi (3) and
others reported in (2006) 4 SCC 1, rejected such a prayer. No case
for interim relied is made out. Civil Application is, therefore,
dismissed. Rule is discharged.
Letters
Patent Appeal to be listed for hearing in due course.
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top