Gujarat High Court High Court

F vs Principal on 1 September, 2010

Gujarat High Court
F vs Principal on 1 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5328/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5328 of 2010
 

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

F
M KADRI & 3 - Petitioner(s)
 

Versus
 

PRINCIPAL
JUDGE & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR MB GANDHI for Petitioner(s)
: 1 - 4.MR CHINMAY M GANDHI for Petitioner(s) : 1 - 4. 
NOTICE
SERVED BY DS for Respondent(s) : 1, 
MR JB PARDIWALA for
Respondent(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 01/09/2010 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr. MB Gandhi for the petitioners at length.

2.0 The
petitioners, who were promoted to the post of Gujarat Stenographer,
Grade I (Class II) by Office Order No. 140/08 dated 29th
February 2008, may make a Representation to the learned Principal
Judge for regularization of their services by quoting all necessary
relevant Circulars applicable to them.

2.1 In
the event any such Representation is made by the present petitioners
on or before 30th September 2010, the same be decided by
the learned Principal Judge as early as possible but not later than
06 (six) weeks from the date of receipt of this order.

3.0 With
this observation, the petition is dismissed. Notice is discharged.

4.0 It
is clarified that non-entertainment of this petition will not
prejudice the case of the petitioners for regularization.

[
Ravi R. Tripathi, J. ]

hiren

   

Top