Gujarat High Court High Court

Special Civil Application No. … vs Government Pleader For on 13 October, 2011

Gujarat High Court
Special Civil Application No. … vs Government Pleader For on 13 October, 2011
Author: P.B.Majmudar,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 5980 of 2000



     --------------------------------------------------------------
     PRAHLADBHAI KESHAVLAL RAVAL
Versus
     DEPUTY DIRECTOR OF ANIMAL     HUSBANDRY
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 5980 of 2000
          MR BG JANI for Petitioner No. 1
          GOVERNMENT PLEADER for Respondent No. 1-3
          .......... for Respondent No. 4


     --------------------------------------------------------------


              CORAM : MR.JUSTICE P.B.MAJMUDAR


              Date of Order: 06/07/2001


ORAL ORDER

1.Mr. B.G. Jani, learned Advocate for the
petitioner states that the petitioner has challenged the
impugned order of his transfer from Kamliwada Sub Centre
to Jaska Sub Centre, Taluka Kheralu of the respondent
department. At the time of issuing notice, the interim
relief was granted in favour of the petitioner. In that
view of the matter the petitioner was not transferred
from Kamliwada. He further submitted that nobody was
posted in his place at Kamliwada and one Mr. A.K.Suthar
was serving at the relevant place, but he expired later
on. Therefore, he states that the petitioner can be
allowed to continue his work at Kamliwada as there will
not be any administrative difficulty. In my view, it
would be just and proper for the petitioner to make a
representation to respondent no. 3. The petitioner
should make such representation on or before 15th July,
2001. The respondent no. 3 may take appropriate
decision upon such representation in accordance with law.
the representation may be disposed of within a period of
one month. I have no doubt that respondent no. 3 will
also take into consideration that the post at Kamliwadi
has now become vacant due to the death of Mr. A.K.
Suthar. Till respondent no. 2 takes decision, Interim
relief of this Court shall continue.

3.In view of the aforesaid Mr. B.G. Jani seeks
permission to withdraw this petition. Permission is
granted. This petition stands disposed of as withdrawn.

4.Direct Service is permitted.

(P.B. MAJMUDAR,J.)

siji