Gujarat High Court High Court

Civil Application No. 3349 Of 2003 vs Government Pleader For on 29 August, 2011

Gujarat High Court
Civil Application No. 3349 Of 2003 vs Government Pleader For on 29 August, 2011
Author: A.L.Dave,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 3349 of 2003


   in


  SPECIAL CIVIL APPLICATION No 3841 of 2001



     --------------------------------------------------------------
     SMT. KAMLABEN VALLABHBHAI PATEL
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Civil Application No. 3349 of 2003
          MR BIPIN P JASANI for Petitioner No. 1-12
          GOVERNMENT PLEADER for Respondent No. 1
          DS AFF.NOT FILED (N) for Respondent No. 1-5
          MR HS MUNSHAW for Respondent No. 2,4
          MR VT ACHARYA for Respondent No. 3,5


     --------------------------------------------------------------


              CORAM : HON'BLE MR.JUSTICE A.L.DAVE


              Date of Order: 19/03/2004


ORAL ORDER

#. Learned advocate Mr.Jasani places on record, a xerox
copy of communication addressed to District Development
Officer, Valsad, by District Development Officer,
Navsari, on 24th February, 2004, bearing No.District
Panchayat/ICDS/MKM/VASHI/145/04, wherein it is suggested
that there are ten posts vacant at Navsari and ten senior
most Mukhya Sevikas may be allotted to District
Panchayat, Navsari.

#. Mr.Jasani, therefore, prays that respondents No.2 and
3 may be directed to take appropriate decision in the
matter in the light of this decision.

#. Mr.Munshaw, appearing for respondent No.2-District
Development Officer, Valsad, states that he is not aware
about this communication and he will have to take
instructions in this regard. He states that he is not
opposed to problem being solved in the manner in which it
is suggested by D.D.O., Navsari, but his instructions are
that Valsad is a larger District as compared to Navsari
and the allocation of posts would not be in the ratio of
50:50 as suggested in the communication produced by
Mr.Jasani, and therefore, he will have to take
instructions in this regard. He prays for a week’s time.

#. S.O. to 26th March, 2004.

(A.L.DAVE, J.)

(sunil)