Gujarat High Court High Court

Bhagat vs Oil on 28 September, 2010

Gujarat High Court
Bhagat vs Oil on 28 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12381/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12381 of 2010
 

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


 

BHAGAT
SINGH GUSAIN - Petitioner(s)
 

Versus
 

OIL
& NATURAL GAS CORPORATION LTD & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KRISHNA G PILLAI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

Heard learned
Advocate Mr.Pillai for the petitioner.

2. Learned
Advocate for the petitioner emphatically submitted that after the
petitioner received show cause notice dated 19.07.2010, he
immediately replied to the same by filing a detailed representation
on 21.07.2010. The petitioner had made reminder on 13.08.2010, which
is replied by communication dated 18.08.2010, but so far the
authorities have not taken any decision with regard to his reply
dated 21.07.2010.

2.1 Learned
Advocate for the petitioner submitted that the authorities are likely
to give further promotions, wherein the case of the petitioner is not
going to be considered as can be inferred from communication dated
18.08.2010.

3. It is made
to learned Advocate for the petitioner that if the aforesaid
submissions are found to be incorrect, the petitioner will have to
bear consequences thereof.

4. NOTICE
returnable on 11.10.2010.

In the
meantime, the respondents are restrained from effecting any
promotion to the post of Deputy Manager (MM).

Direct
service permitted today.

It will be
open for the learned Advocate for the petitioner to effect direct
service on respondent No.1 by Registered Post A.D. at the cost of the
petitioner.

(Ravi R.Tripathi, J.)

*Shitole

   

Top