Gujarat High Court High Court

Promish vs State on 29 March, 2011

Gujarat High Court
Promish vs State on 29 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3815/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3815 of 2011
 

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

 

PROMISH
NAVINCHANDRA PUJARA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA FOR MR IS SUPEHIA
for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/03/2011 

 

ORAL
ORDER

This
petition, under Article 226 of the Constitution of India, has been
filed with the following prayers:-

“(A) Quashing
and setting aside the letter dt.6.8.2010 of the Respondent No.3 and
directing the Respondent No.1 to consider the case of the petitioner
for compassionate appointment in the light of judgment dt.14.12.2010
in Spl.C.A. No.15955/2010 and in the light of circular/letter
dt.7.6.2000 issued by the State Government in the General
Administrative Department, and in case he is found eligible to
appoint him to a suitable post.

(B) During
the pendency and final disposal of this petition, he Respondent No.1
may be directed to consider the case of the petitioner as per law.

(C) To
grant such and further relief as may be deemed fit and proper.”

At
the very outset, Mr.A.S.Supehia, learned advocate for Mr.I.S.Supehia,
learned advocate for the petitioner, states that the interest of
justice would be met, if the petitioner is permitted to make a
representation to respondent No.1, to consider the case of the
petitioner for grant of compassionate appointment in light of
Judgment dated 14.12.2010 passed in Special Civil Application
No.15955 of 2010.

Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:-

The
petitioner is permitted to make a representation to respondent No.1
within a period of fifteen days from today. In the event that the
representation is made within the stipulated period of time,
respondent No.1 shall consider and decide the same, in light of
Judgment dated 14.12.2010 passed in Special Civil Application
No.15955 of 2010, preferably within a period of three months from the
date of receipt thereof.

It
is clarified that while passing this order, the Court has not entered
into the merits of the case.

The
petition is disposed of in the above terms.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top