Gujarat High Court High Court

Iqbal vs District on 29 September, 2011

Gujarat High Court
Iqbal vs District on 29 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3018/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3018 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 414 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 2239 of 1993
 

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


 

IQBAL
HUSSEIN ABDULMIYA SHEIKH - Petitioner(s)
 

Versus
 

DISTRICT
PANCHAYAT & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
ASHOK N PARMAR for Petitioner(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 29/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Applicant
original petitioner seeks interim relief. However, upon perusal of
the impugned judgment of the learned Single Judge dated 13.4.2010, we
do not see any reason to grant interim relief. The petitioner had
claimed regularization on the strength of length of service. However,
learned Single Judge relying on the decision of the Apex Court in the
case of Secretary, State of Karnataka and others vs. Umadevi (3) and
others reported in (2006) 4 SCC 1, rejected such a prayer. No case
for interim relied is made out. Civil Application is, therefore,
dismissed. Rule is discharged.

Letters
Patent Appeal to be listed for hearing in due course.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top