Gujarat High Court High Court

Nainaben vs State on 22 September, 2011

Gujarat High Court
Nainaben vs State on 22 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15235/2010	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15235 of
2010 
=========================================================


 

NAINABEN
MADANSINH SHAPA & 7 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 8 - Respondent(s)
 

=========================================================
Appearance : 
MR
SHALIN MEHTA with MS VIRAJ S FOZDAR
for Petitioner(s) : 1 -
8. 
MR NIRAG PATHAK, ASSISTANT GOVERNMENT PLEADER for Respondent(s)
: 1, 
NOTICE SERVED BY DS for Respondent(s) : 2,5 - 8. 
MR ASHISH
H SHAH for Respondent(s) : 3, 
MR HS MUNSHAW for Respondent(s) :
4, 
NOTICE SERVED for Respondent(s) : 5 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 22/09/2011 

 

 
ORAL
ORDER

Heard
learned Advocates for the parties.

Learned
Advocate Mr. Shalin Mehta for the petitioners fairly submits that in
view of the termination of the petitioners as finally stated in
Letters Patent Appeal No.1736/2009 and the order initially passed
came to be confirmed on 17.11.2009, the petitioners be given
regular work and private respondents who are placed qua the
petitioners can be accommodated at some other Centre or Aanganwadi.

Learned
Assistant Government Pleader to take instructions on the above
aspect. S.O. to 4th
October, 2011.

Copy
of this order be given to the learned Assistant Government Pleader.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top