Gujarat High Court High Court

Kamlesh vs State on 20 January, 2011

Gujarat High Court
Kamlesh vs State on 20 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16783/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16783 of
2010 
=========================================================

 

KAMLESH
SHARMA & 10 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Petitioner(s) : 1 - 11. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

1. When
the matter is taken up today, Mr. Maulik G. Nanavati, learned
Assistant Government Pleader, states upon instructions from Ms. Devi
Pandya, Deputy Secretary, (Ayurved), Health and Family Welfare
Department, Government of Gujarat that in view of order dated
09.07.2010 passed in Letters Patent Appeal No.1196 of 2010 in Special
Civil Application No.5795 of 2010, the services of the petitioners
shall not be discontinued until regularly selected G.P.S.C.
candidates or a transferred regularly appointed G.P.S.C. candidate is
available.

2. It
is submitted by Mr. P.R. Nanavati, learned advocate for the
petitioners that the petitioners have not been paid their salaries
after their tenures under the earlier appointment are over and, in
this regard, they may be permitted to make a representation to the
Director, System of Indian Medicine & Homeopathy (Respondent
No.3) who may be directed to consider and decide the same.

3. In
view of the above, the petitioners are permitted to make a
representation to respondent No.3, within a period of one week from
today.

On
receipt of the said representation, respondent No.3 shall consider
and decide the same, within a period two weeks thereafter.

4. At
this stage, Mr. P.R. Nanavati, learned advocate for the petitioners
submits that the petition be disposed in view of the statement made
by the learned Assistant Government Pleader, on instructions.

5. In
view of the above, and upon the statement made by the learned
Assistant Government Pleader, on instructions, recorded hereinabove,
the petition is disposed of.

Direct
Service, today, of this order is permitted.

(Smt. Abhilasha Kumari, J.)

Safir

   

Top