Gujarat High Court High Court

Jahangir vs State on 23 August, 2010

Gujarat High Court
Jahangir vs State on 23 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9847/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9847 of 1999
 

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


 

JAHANGIR
BALOCH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MURALI N DEVNANI for Petitioner(s) : 1, 
MRS KRINA CALLA AGP for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 -
5. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 12/04/2010 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioner has prayed for the following
reliefs :-

[A]
Be pleased to admit this petition;

[B]
Be pleased to allow this petition by issuing a writ of mandamus or a
writ in the nature of mandamus or any other appropriate writ, order
or direction, directing the respondent authorities to hold Qualifying
Examination twice a year regularly as per the said Rules;

[C]
Be pleased to direct the respondent authorities to release the
benefits of higher grade to all the employees who have completed 9
yeas of service and are eligible for appearing in such qualifying
examination for higher grade;

[D]
Pending admission and final disposal of this petition, respondents
may be directed to give benefit of higher grade to the employees who
have completed 9 years of service but not getting benefits of higher
grade for not conduction of examination regularly by the respondents
as per Rule forthwith;

[E]
…….

2. When
the matter was taken up for hearing, the learned AGP appearing for
the respondents states that they will conduct the departmental
Qualifying Examination as per the Rules. Thus, in view of the
statement made by learned AGP, the respondents are directed to
conduct the departmental Qualifying Examination as per the Rules.

3. In
view of the above, the petition stands disposed of. Rule is made
absolute. Liberty to revive in case of difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top