Gujarat High Court High Court

Renuka vs State on 10 March, 2010

Gujarat High Court
Renuka vs State on 10 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3121/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3121 of 2010
 

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

 

RENUKA
ROSHAN DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MK VAKHARIA for
Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/03/2010 

 

ORAL
ORDER

1. By
way of this petition under Article 226 of the Constitution of India,
the petitioner has prayed for the following reliefs;

[a] Issue
a writ of mandamus or a writ in the nature of mandamus or any other
appropriate writ, order or direction directing the respondent to
extend the benefit of the G.R. dated 11.12.1990 for the purpose of
calculation qualifying service for placement in the senior scale /
selection grade irrespective of any break.

Alternatively,

Direct
the respondent to consider and decide the representation /
application dated 03.04.2003 of the petitioner for fixation of
pay-scale in pursuance of the G.R. dated 11.12.1990 at the earliest.

[b]
to [d] ……..

2. After
arguing the matter and when the the learned counsel for the
petitioner realized that this Court is not inclined to entertain this
petition, he requested that appropriate directions may be issued to
the respondent-authority to consider and decide the representation /
application preferred by the petitioner and which is pending before
it.

3. Heard.

Looking to the facts of the case and in view of the request made by
the learned counsel for the petitioner, the respondent-authority is
directed to decide the representation / application dated 03.04.2003,
preferred by the petitioner and pending before it, within a period of
three months from today. With the above observation, the petition
stands disposed of. Direct service permitted.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top