Gujarat High Court
Hargovindbhai vs State on 15 October, 2008
Gujarat High Court Case Information System
Print
SCA/1163220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11632 of 2008
============================================
HARGOVINDBHAI
RAMAJIBAI SHRIMALI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
============================================
Appearance
:
MR BS
BRAHMBHATT for Petitioner(s) : 1,
MR VIPUL
MISTRY ASST. GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 4.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/10/2008
ORAL
ORDER
Draft
amendment granted.
Heard
Shri B.S.Brahmbhatt, learned advocate, for the petitioner.
Notice
returnable on 14th November, 2008.
Meanwhile,
respondents to clarify why the petitioner-an employee serving at
Sachivalaya on a non-transferable post shall not be considered on par
with similarly situated person like Jalamji Lakhmaji Parmar vs.
State of Gujarat & 3 of Special Civil Application No. 17089
of 2005.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top