Gujarat High Court High Court

Shaileshkumar vs Talala on 16 March, 2010

Gujarat High Court
Shaileshkumar vs Talala on 16 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3325/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3325 of 2010
 

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

 

SHAILESHKUMAR
KANTILAL BHATT - Petitioner(s)
 

Versus
 

TALALA
NAGAR PANCHAYAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT K MAKWANA for
Petitioner(s) : 1, 
MR HARMISH K SHAH for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Hemant K. Makwana for petitioner. He submitted
that in view of award passed by Labour Court, Junagadh, petitioner
wants to make representation to Talala Nagar Panchayat with a prayer
to regularize his service by Panchayat. He also submitted that some
suitable direction may be issued to Talala Nagar Panchayat, so that
they may consider the representation which will be made by petitioner
for regularizing his service, within some reasonable time.

Therefore,
let petitioner may make representation before Talala Nagar Panchayat
for regularization of his service as a permanent employee, within a
period of one month from date of receiving copy of present order.

As
and when such representation is received by Talala Nagar Panchayat,
it is directed to Talala Nagar Panchayat to consider and examine it
and then, to pass appropriate order within a period of two months
from date of receiving representation from petitioner and communicate
the decision to petitioner.

In
view of aforesaid observations and directions, present petition is
disposed of without expressing any opinion on merits.

(H.K.RATHOD,J.)

(vipul)

   

Top