Gujarat High Court High Court

Jayesh vs Cmd/Director on 16 March, 2010

Gujarat High Court
Jayesh vs Cmd/Director on 16 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/27366/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 27366 of 2007
 

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

 

JAYESH
KANILAL LAKHANI - Petitioner(s)
 

Versus
 

CMD/DIRECTOR
(HRD),BHARAT SANCHAR NIGAM LTD. & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASIT H JOSHI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1,3 - 4. 
MR
BN DOCTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

1.0 This
Court on 14.07.2009 has passed the order in Civil Application No.
5251 of 2008 which reads as under:

This
Civil Application is filed along with certain materials which were
not placed before the Court when the original order was passed on
23.4.2008. If that have any bearing on the Special Civil
Application, it would be advisable if the Regular Bench
hearing the Special Civil Application considers that thing because
this Court is not regularly hearing the Special Civil
Applications. It has come to understand that now the matter will
have to go to Central Administrative Tribunal. Therefore, it would
be advisable if this matter is transferred to
Central Administrative Tribunal and t he matter is considered there.
This Civil Application stands disposed of accordingly.

2.0 In
exercise of powers conferred by sub-section (2) of section 14 of the
Administrative Tribunal Act, 1985 (13 of 1985), the Central
Government has specified 10th November 2008 as the date
on and from which the provisions of sub-section (3) of section 14 of
the said Act shall apply to the organizations mentioned in
Notification dated 31st October 2008 issued by Government
of India, Ministry of Personnel, Public Grievances and Pensions. Item
No.154 thereof mentions Bharat Sanchar Niagam Limited . In that
view of the matter and in view of section 29(2) of Administrative
Tribunals Act, 1985, this matter is required to be transferred to
Central Administrative Tribunal, Ahmedabad.

3.0 In
view of the above, the Registry is directed to transfer the above
petition to Central Administrative Tribunal forthwith. For the
purpose of this Court, the above petition stands disposed of. Notice,
is discharged. Ad interim relief, if any, shall continue.

[K.S.

JHAVERI, J.]

niru*

   

Top