Gujarat High Court High Court

Champaklal vs State on 6 April, 2010

Gujarat High Court
Champaklal vs State on 6 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10398/1994	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10398 of 1994
 

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


 

CHAMPAKLAL
D BHATT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PV HATHI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
 
ORAL
ORDER

The
petitioner has prayed to declare that the petitioner was entitled to
be promoted to the post of Deputy Mamlatdar on the basis of his
continous service as clerk from 24th February 1958/ 15th
September 1959 and to give him all consequential benefits .

On
March 1st 1996 this Court passed following order :

The
petitioner through his learned advocate Mr. P.V. Hathi states that
if the petitioner is given higher grade scale as per the relevant
Government resolution, he proposes not to press for claim of
promotion with deemed date.

Bearing
in mind the aforesaid submission, it is hereby directed that the
respondent No. 2 Collector or any other appropriate authority shall
take a decision with regard to the benefit of higher grade scale of
9-18-27 years of service under the relevant resolution. Such
decision shall be taken within a period of eight weeks from the date
of receipt of writ of this direction and place on the record of this
petition in order to enable the petitioner to withdraw this petition
in case the decision is in his favour. The matter may be placed after
such decision is placed on record.

In
view of the above order the petitioner must have been given the
benefits. Mr Hathi therefore, seeks permission to withdraw this
application. Permission as prayed for is granted. Petition stands
disposed of as withdrawn. Liberty to apply in case of difficulty.

(K.S.

Jhaveri,J.)

mary//

   

Top