Gujarat High Court High Court

Bhavesh vs United on 22 February, 2011

Gujarat High Court
Bhavesh vs United on 22 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2266/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2266 of
2011 
=========================================================

 

BHAVESH
GAJANAND TRIVEDI - Petitioner(s)
 

Versus
 

UNITED
INDIA INSURANCE COMPANY LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAMIR B GOHIL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 22/02/2011 

 

ORAL
ORDER

Heard
Mr. Samir B. Gohil, learned advocate for the petitioner. It is
submitted by him that the petitioner has been denied promotion as
Senior Assistant, whereas eight of his juniors have been promoted. It
is further submitted that the said denial of promotion purportedly
flows from the work record of the petitioner, as per the Confidential
Reports for the past three years, as communicated by impugned
communication dated 17.01.2011, whereas no adverse remarks have been
communicated to the petitioner during the past three years.

Notice,
returnable on 10.03.2011.

In
addition to the normal mode of Service, Direct Service for respondent
No.2 is also permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top