Gujarat High Court High Court

Dhirendrakumar vs Oil on 1 March, 2011

Gujarat High Court
Dhirendrakumar vs Oil on 1 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2409/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2409 of
2011 
=========================================================

 

DHIRENDRAKUMAR
NAVINCHANDRA JANI - Petitioner(s)
 

Versus
 

OIL
& NATURAL GAS CORPORATION LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH R RAVAL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 01/03/2011 

 

ORAL
ORDER

1. This
petition, under Article 226 of the Constitution of India, has been
filed with the following prayers:-

“(A) Your
Lordships may be pleased to issue a writ of mandamus or a writ in
nature of mandamus and/or any other appropriate writ, order or
direction directing the respondents to issue appointment order to the
petitioner on the post of Junior Assistant Technician
(Production)which belongs to production discipline, forthwith.

(B) Your
Lordship may further be pleased to issue directions to the
respondents to appoint the petitioner from the date, his juniors have
been appointed.

(C) Any
other and further reliefs may be granted in favour of petitioner by
this Hon’ble Court as may be deemed fit, just and proper under the
circumstances of the case with cost.”

2. At
the very outset, Mr. Manish R. Raval, learned advocate for the
petitioner states that the interest of justice would be met, if the
petitioner is permitted to make a representation to respondent No.1
who may be directed to consider and decide the same, within a
time-bound period.

3. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed :-

(a) The
petitioner is permitted to make a representation to respondent No.1,
within a period of two weeks from today.

(b) If
the representation is made within the stipulated period of time,
respondent No.1
shall
consider and decide the same, in accordance with law, within a period
of two months from the date of receipt thereof.

It
is clarified that while passing this order, the Court has not entered
into the merits of the case.

4. The
petition is disposed of, in the above terms.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top