Gujarat High Court Case Information System
Print
SCA/368319/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3683 of 1990
=========================================================
KABHAIBHAI
G SOLANKI - Petitioner(s)
Versus
MUNICIPAL
CORPORATION BARODA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RD RAVAL for
Petitioner(s) : 1,
MR PRANAV G DESAI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/10/2008
ORAL
ORDER
1. This
Court on 11.05.1990 passed the following order:
Notice
pending admission returnable on June 13, 1990. Meanwhile respondents
are directed not to revert the petitioner from the post of Field
Assistant to Safai Sevak.
2. Thereafter,
while admitting this petition on 07.04.1992, this Court granted
interim relief which was continued till further orders that may be
made.
3. While
perusing the materials on record, more particularly para 9 of the
affidavit-in-reply, it has come to the notice of this Court that the
probation period of the petitioner had come to an end on 30.04.1990
and the petitioner was neither confirmed nor was the probation period
extended. The petitioner was reverted before his probation period
came to an end. Mr. Raval, learned advocate appearing for the
petitioner is disputing this proposition of law.
4. However,
at the request of Mr. Raval, matter is adjourned to 22nd
October 2008.
(K.S.
JHAVERI, J.)
Divya//
Top