Gujarat High Court High Court

Kamlakumari vs Sankalit on 4 July, 2011

Gujarat High Court
Kamlakumari vs Sankalit on 4 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8316/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8316 of 2011
 

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

 

KAMLAKUMARI
AKMAJ RAVAT - Petitioner(s)
 

Versus
 

SANKALIT
BAL VIKAS YOJANA OFFICER & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.M.M.Tirmizi for petitioner.

2. Against
apprehension of likelihood of petitioner’s termination, a detailed
representation has been made by petitioner on 22.6.2011 addressed to
respondent No.1 – Sankalit Bal Vikas Yojana Officer, which is
not decided till date by respondents. Therefore, present petition is
filed.

3. Learned
advocate Mr.Tirmizi submitted that certificate dated 24.6.2011
(page-34) and Item No.407 at Page-29 – Vagadia Kamlaben may be
considered by respondents while examining representation made by
petitioner.

4. In
light of these facts, it is directed to respondent No.1 –
Sankalit Bal Vikas Yojana Officer to consider representation made by
petitioner (Annexure-E, Page-36) while keeping in mind the
certificate dated 24.6.2011 (page-34) and Item No.407 at Page-29 –
Vagadia Kamlaben and thereafter, to pass appropriate reasoned order
in accordance with law, within a period of 1 month from date of
receiving copy of present order and communicate the decision
immediately to petitioner.

5. In
view of above observations and directions, present petition is
disposed of without expressing any opinion on merits. Direct service
is permitted.

[
H.K.RATHOD, J. ]

(vipul)

   

Top