Gujarat High Court High Court

B vs Bhavnagar on 30 August, 2011

Gujarat High Court
B vs Bhavnagar on 30 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9219/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9219 of 1995
 

With


 

SPECIAL
CIVIL APPLICATION No. 9220 of 1995
 

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


 

B
U SHUKLA - Petitioner(s)
 

Versus
 

BHAVNAGAR
DISTRICT PANCHAYAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MB PARIKH for
Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/03/2010 

 

ORAL
ORDER

By
way of these petitions, the petitioners have prayed to direct the
respondent-authorities not to terminate their services on the ground
that they have not passed the departmental examination within three
attempts and further to direct them to pay the regular salary and
other admissible allowances.

By
efflux of time, the reliefs claimed cannot be granted. Hence, the
petitions stand disposed of, as having become infructuous. Rule is
discharged. Interim relief, if any, stand vacated.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top