Gujarat High Court Case Information System
Print
SCA/637/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 637 of 2011
=========================================================
KAILASHBEN
R PADHIYAR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH GENERAL ADMINISTRATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR.B
K.RAJ for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 31/01/2011
ORAL ORDER
In
the prayer clause at paragraph 7.2 of the petition, the petitioner
has prayed to … quash and set aside the Government Resolution
issued by the respondent no.1 which says that the deceased employee
shall have completed the service of more then five years as it is
being contrary to the Art.14 of Constitution of India and equality
guaranteed there-under…. However, it is not specified by the
petitioner, which Government
Resolution is being challenged.
The
learned counsel for the petitioner prays for time, in order to take
instructions regarding the specific details of the Government
Resolution that has been challenged in the petition.
At
the request of Mr.B.K.Raj, learned counsel for the petitioner, list
of 1.3.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top