Gujarat High Court High Court

Motilal vs State on 5 April, 2010

Gujarat High Court
Motilal vs State on 5 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29560/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29560 of 2007
 

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


 

MOTILAL
JIVRAJ BIJLANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JAYESH A DAVE for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/04/2010 

 

ORAL
ORDER

1. The
petitioner has prayed for a direction to hold that the refusal to
grant service benefits to the petitioner by the respondents by
communication dated 10th July 2007 is bad in law.

2. In
view of the order passed on 30th January 2009 which
is complied with and the subsequent Government Resolution dated 1st
October 2009 the petitioner will make a representation and the same
will be considered and decided by the concerned authority
within a period of three months from the date of receipt of order
of this Court. This petition stands disposed of accordingly.

(K.S.

Jhaveri,J.)

mary//

   

Top