Gujarat High Court Case Information System
Print
SCA/16541/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16541 of
2010
=========================================================
I.F.
SHAIKH - Petitioner(s)
Versus
HIGH COURT OF GUJARAT THROUGH THE REGISTRAR GENERAL & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Petitioner(s) : 1,
LAW OFFICER BRANCH for Respondent(s) : 1,
MS.
KRUTI M SHAH for Respondent(s) : 1 - 2.
GOVERNMENT PLEADER for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/10/2011
ORAL
ORDER
At
the request of learned Counsel, Ms. Kruti M. Shah, for the respondent
No.1 to place on record the details about service record of the
petitioner, right from the date of joining service till the
petitioner came to be reinstated pursuant to the orders dated
17.10.2005 / 28.11.2005 and to clarify whether the competent
authority namely the disciplinary authority had passed any order of
reinstatement and about the period of absence without leave. That
second application for voluntary retirement preferred by the
petitioner is after the order dated 20.09.2008 passed by the
authority, placing the petitioner at the initial stage of pay-scale
of Rs.3050-4590 for the period of next two years.
S.O.
to 17TH NOVEMBER, 2011.
(ANANT
S. DAVE,J.)
Umesh/
Top