Gujarat High Court Case Information System
Print
SCA/15260/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15260 of 2010
=========================================================
VISHNUBHAI
UMEDRAM PATEL PRINCIPAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BIPIN P JASANI for
Petitioner(s) : 1,
MS. MOXA THAKKAR ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 02/12/2010
ORAL
ORDER
1. Heard
Mr. Bipin P. Jasani, learned advocate for the petitioner.
2. After
making some submissions, learned advocate for the petitioner states
that the interest of justice would be met, if respondent No.1 is
directed to consider representation dated 30.10.2010 of the
petitioner, expeditiously, as the petitioner apprehends that pursuant
to passing of Government Resolution dated 28.07.2010, service
conditions of the petitioner may be altered.
3. Upon
the above statement being made by the learned advocate for the
petitioner, and in view of the averments contained in the petition,
the following order is passed:-
Respondent
No.1 is directed to consider representation dated 30.10.2010 made by
the petitioner, in accordance with law, within a period of four weeks
from the date of receipt of a copy of this order. Till such time as
the representation is decided, status-quo, as it exists today, qua
the service conditions of the petitioner, be maintained.
The
petition is disposed of, in the above terms.
Direct
Service is permitted.
(Smt. Abhilasha Kumari, J.)
Safir*
Top