Gujarat High Court Case Information System
Print
SCA/7691/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7691 of 2008
============================================
MAHESHBHAI
SOMABHAI MAKVANA - Petitioner(s)
Versus
GUJARAT
ENERGY TRANSMISSION CORPORATION LTD. & 1 - Respondent(s)
============================================
Appearance
:
MR BIPIN I
MEHTA for Petitioner(s) : 1,MR VICKY B MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/07/2008
ORAL
ORDER
Notice
returnable on 30th July, 2008.
Learned
advocate Mr. Mehta submits that post of Sweeper on which the
petitioner is working came to be sanctioned on 21.5.1993 as per
Annexure ‘A’ and was part of regular establishment and it was
reiterated in another communication dated 15.4.1997.
The
petitioner is a scheduled caste handicapped employee working for
about 8 hours in a day, can be considered for regularization.
In
view of the above facts and circumstances and prima facie the
petitioner is serving since 1993 onwards for about 15 years,
respondents are directed to maintain status-quo qua service
conditions of the petitioner till further order.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top