Gujarat High Court High Court

Hasmukhbhai vs State on 4 July, 2011

Gujarat High Court
Hasmukhbhai vs State on 4 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8213/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8213 of 2011
 

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

 

HASMUKHBHAI
NARSINHBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
MR MAULIK NANAVATI AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. NK Majmudar on behalf of petitioner, learned
AGP Mr. Maulik Nanavati appearing for respondent.

Learned
advocate Mr. Majmudar submitted that because of pendency of criminal
case, initially, petitioner was suspended. Thereafter, he has made
representation to respondent. On that basis, he was reinstated in
service but now he has been retired from service. Therefore, he has
claimed retirement benefits and increment of interim period with
other consequential benefits. For that, on 2/2/2011, at page 14
detailed representation is made by petitioner to respondent Chief
Officer, Padra Nagarpalika as well as Director of Nagarpalika, State
of Gujarat. Learned advocate Mr. Majmudar submitted that this
representation is still remained as it is and no decision is taken
by either of respondent. Therefore, present petition is filed.

In
view of above fact, it is directed to respondent to consider
representation made by petitioner and examine grievance and
considering fact whether criminal case is pending against petitioner
or not?. Then to pass appropriate reasoned order in accordance with
law within a period of four months from date of receiving copy of
such order and communicate decision to petitioner immediately.

In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.
Direct service is permitted.

(H.K.RATHOD,
J)

asma

   

Top