Gujarat High Court
Idrish vs State on 11 September, 2008
Gujarat High Court Case Information System
Print
SCA/11051/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11051 of 2001
==========================================
IDRISH
GULAM MAHMMADD QURESHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR BP GUPTA for
Petitioner:1
GOVERNMENT PLEADER for
Respondents:1-3
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/09/2008
ORAL ORDER
Counsel for the petitioner states
that in view of subsequent development of issuance of policy by
which the service of the identical employee is regularized, he
desires to approach the State authorities and in that view of the
matter he is not pressing the present petition, at this stage.
Permission,
as prayed for, is granted. The petition is disposed of. Rule is
discharged.
If
such representation is made, the State Government will consider the
same in accordance with law.
(K.S.JHAVERI,
J.)
Amit/-
Top