IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 9495 of 1994
--------------------------------------------------------------
DIPAK GAURISHANKAR RAVAL
Versus
STATE OF GUJARAT & ORS
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 9495 of 1994
MR YOGESH S LAKHANI for Petitioner No. 1
.......... for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE S.M.SONI
Date of Order: 21/07/1994
ORAL ORDER
By this petition under Article 226 of the
constitution of India the petitioner prays for a writ of
Mandamus to direct the Respondents to take the petitioner
in service and to regularise his services from 30.11.89.
The relief is sought on the ground that the juniors of
the petitioner (after his his termination in service)
continued in service and are regularised. petitioner’s
service when came to be terminated he has challenged that
order in Spl. C.A. No. 2925/88. and that petition
came to be rejected. As the services of the petitioner
came to be terminated there is no question of terminating
his case to the point that his junior in service are
regularised. There is no question of junior or senior of
a person who is already out of Employment. The case of
the petitioner should be comparable with one who is in
Employment. When the services of the petitioner are
already terminated there is no question that any of his
junior are regularised. Hence rejected.
Dt.21.7.1994[S.M.SONI,J.]