Gujarat High Court High Court

D vs State on 16 September, 2010

Gujarat High Court
D vs State on 16 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8979/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8979 of 2010
 

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

D
P TERAIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY - Respondent(s)
 

=================================================
 
Appearance
: 
MR
IS SUPEHIA for Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s)
: 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

					Date
: 16/09/2010 

 

ORAL
ORDER

Heard learned
advocate Mr.I.S. Supehia for the petitioner. The learned advocate
invited attention of the Court to page 116 a part of the Inquiry
Officer’s Report, wherein it is specifically mentioned that the
petitioner had informed the Collector, Rajkot by letter dated 13th
May 1997 about the appointments made de hors the provisions
applicable to such appointments over set up appointments, which
were made by resolution dated 30th April 1997. The
learned advocate for the petitioner also invited attention of the
Court to the fact that the petitioner made a reminder dated 16th
July 1998 to the Collector, but no action was taken by the Collector,
until on 16th December 1999, the Collector passed order
to remove the persons in excess of the set up. The learned advocate
for the petitioner wants time to produce for perusal a copy of the
letter dated 13th May 1997 and reminder dated 16th
July 1998. At his request the matter is adjourned to 21st
September 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top