Gujarat High Court High Court

Bachubhai vs Special on 22 July, 2011

Gujarat High Court
Bachubhai vs Special on 22 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9112/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9112 of 2011
 

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

 

BACHUBHAI
PALABHAI GAJIYA - Petitioner(s)
 

Versus
 

SPECIAL
SECRETARY NARMADA IRRIGATION AND WATER SUPPLY AND & 4 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DM DEVNANI for
Petitioner(s) : 1, 
MR MAULIK NANAVATI, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/07/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

Learned
advocate Mr. Devnani submitted that office order No.195/2006 has been
issued in favour of present petitioner, Annexure ‘A’, page 10, but,
benefit flowing from that order has not been extended in favour of
present petitioner, therefore, request was made by petitioner on 10th
August, 2009, page 14, Annexure ‘B’, though, subsequently, a legal
notice dated 27th June, 2011 is served to respondent No.1,
no decision has been taken and no benefit has been extended.

In
light of this background, it is directed to respondent authority to
extend all benefits to petitioner as a work charge employee as per
office order No.195/2006 dated 21st July, 2006 within a
period of two months from date of receiving copy of present order and
communicate decision to petitioner immediately.

In
view of above observation and direction, present petition is disposed
of by this Court without expressing any opinion on merits.

Direct
service is permitted.

[H.K.

RATHOD, J.]

#Dave

   

Top