Gujarat High Court High Court

Katara vs State on 2 August, 2011

Gujarat High Court
Katara vs State on 2 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16022/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16022 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 16023 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 16030 of 2010
 
=========================================================

 

KATARA
HASUBEN KALIDASBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

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

 

 
Appearance
: 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

			Date
: 27/12/2010 

 

 
 
ORAL
ORDER

1. Ms.

Moxa Thakkar, learned Assistant Government Pleader states that she
shall be filing the affidavit-in-reply in the Registry, during the
course of the day.

2. Mr.

Dipen Desai, learned advocate for the petitioner in each of the
petitions, submits that pursuant to issuance of notice in the
petition, it has come to the notice of the petitioners that the State
Government has issued instructions to the concerned Ashramshala
Officer, to dispense with the services of the petitioners. It is
further submitted by him that in similar matters, protection has been
granted to similarly situated persons by this Court, therefore, the
petitioners may also be protected.

3. Upon
hearing the learned advocate for the petitioners in all the
petitions, and as the similar protection has been granted to
similarly situated persons, as is evident from order dated 24.12.2010
passed in Special Civil Applications Nos.16477 of 2010 to 16480 of
2010, the petitioners in these petitions also deserve to be
protected. Hence, the following order is passed:-

The
service conditions of the petitioners in all the petitions, shall not
be changed, till the next date of hearing.

List
on 18.01.2011.

Direct
Service of this order is permitted.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top