Gujarat High Court High Court

Kamleshbhai vs State on 17 August, 2010

Gujarat High Court
Kamleshbhai vs State on 17 August, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8991/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8991 of 2010
 

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

 

KAMLESHBHAI
BECHARDAS SOLANKI - Petitioner
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

=========================================================
 
Appearance
: 
MR
MP PRAJAPATI for
Petitioner. 
MR RASESH RINDANI, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 17/08/2010 

 

ORAL
ORDER

The
petitioner has been working as Vidya-Sahayak since 2006, but his
appointment has not been approved by respondent No.2 and is,
therefore, required to work without salary. The proposal to approve
the appointment has been sent to respondent No.2 on 5.9.2006 and
subsequent reminder on 15.5.2009, which are pending before respondent
No.2. This petition is, therefore, disposed of with a direction to
respondent No.2 to consider and pass appropriate order in respect of
sanctioning of appointment of the petitioner as Vidya-Sahayak, if it
is not already decided. The petition stands disposed of accordingly.
D.S.Permitted.

[A.L.Dave,J.]

(patel)

   

Top