Gujarat High Court High Court

Nareshkumar vs Gujarat on 21 February, 2011

Gujarat High Court
Nareshkumar vs Gujarat on 21 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/793/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 793 of 2011
 

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

NARESHKUMAR
JAYSUKHLAL TRAVADI - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
 

=====================================================
Appearance : 
MR
KIRTIDEV R DAVE for Petitioner(s) : 1,MR RAHUL K DAVE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

			Date
: 21/02/2011 

 

 
ORAL
ORDER

Heard
Mr.Kirtidev R. Dave, learned counsel for the petitioner. It is
submitted by him that about 8 persons have been given appointments
in District Kachchh and about 150, in the State of Gujarat under the
Scheme formulated for compassionate appointments whereas, the case of
the petitioner has not been considered though the petitioner had made
an application for compassionate appointment pursuant to letter dated
21-6-2008 of respondent No.2.

Notice
returnable on 8-3-2011. In addition to the normal mode of service,
direct service is also permitted.

(Smt.Abhilasha Kumari,J)

arg

   

Top