Gujarat High Court High Court

Desai vs State on 2 September, 2011

Gujarat High Court
Desai vs State on 2 September, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10858/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10858 of 2011
 

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

 

DESAI
BHAGWATIBEN VAGHABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MRKIRITVCHAUDHARI for Petitioner(s) : 1, 
MS
JIRGA JHAVERI AGP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. SP Majmudar on behalf of petitioner, learned
AGP Ms. Jirga Jhaveri appearing for respondent State authority.

In
this petition, prayer made by petitioner to direct respondent to
first give opportunity of transfer/inter district transfer to
petitioner before making recruitments of Vidhya Sahayaks and make
appointments of new Vidhya Sahayaks after petitioner is transferred
as aforesaid order. For that, petitioner has already made
application giving choice of place to respondent but according to
learned advocate Mr. Majmudar that application so far not decided by
respondent.

If
that be so, it is directed to respondent to consider resolution
dated 1/4/2008 page 92 Annexure I and if application is still
pending before respondent. Let it be examined and decided in
accordance with aforesaid Government Resolution within a period of
fifteen days from date of receiving copy of present order and
communicate decision to petitioner immediately.

In
view of above observation and directions, present petition is
disposed of by this Court without expressing any opinion on merits.
However, in case if ultimate decision is adverse to petitioner, it
is open for petitioner to challenge same before appropriate forum in
accordance with law. Direct service is permitted.

(H.K.RATHOD,
J)

asma

   

Top