Gujarat High Court Case Information System
Print
SCA/894620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8946 of 2008
=========================================================
SHASHIKANT
BALUBHAI PATEL & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Petitioner(s) : 1
- 3.
MR J.K. SHAH for
Respondent(s) : 1,
NOTICE
SERVED for
Respondent(s) : 1
- 2.
MR
PRANAV V SHAH for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/09/2008
ORAL
ORDER
1. The
petitioner has prayed for a direction to the respondents to grant
deemed date tot he petitioners from the date of appointment and to
quash and set aside the order dated 3.6.2008.
2. The
petitioner was appointed on the post of Junior Clerk in the year
1981. Seniority list was prepared wherein the seniority of the
petitioner was counted from the year 1988. Though object was filed by
the petitioner the same was rejected.
3. According
to the respondent Panchayat, the seniority list has been finalised on
4th December 2001 and it is not within their competence to
disturb the same. It is also required to be noted that the petitioner
has not challenged the seniority list wherein his name does not
appear. In view of the fact that the seniority list has been
finalized long back in the year 2001 and the petitioner has not
challenged the same, I do not find any merits in this petition. This
petition is misconceived and is accordingly rejected.
[K.S.
JHAVERI, J.]
ar
Top