Gujarat High Court High Court

Laxmiben vs Bhavnagar on 28 March, 2011

Gujarat High Court
Laxmiben vs Bhavnagar on 28 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3689/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3689 of 2011
 

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

 

LAXMIBEN
GOPICHAND DODEJA & 4 - Petitioner(s)
 

Versus
 

BHAVNAGAR
MUNICIPAL CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Petitioner(s) : 1 - 5.
 

MR. NIRAG
PATHAK, ASST. GOVERNMENT PLEADER FOR RESPONDENT-3 
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/03/2011 

 

 
 
ORAL
ORDER

1. This
petition, under Article 226 of the Constitution of India, has been
filed with the following prayers:-

“(A) YOUR
LORDSHIPS may be pleased to admit and allow this petition.

(B) YOUR
LORDSHIPS may be pleased to issue a writ of mandamus or any other
appropriate writ, order or directions directing the Respondents to
operate the select list prepared by them in the year 2003 figuring
the name of the Petitioner by directing them to appoint the
Petitioner on the post of Anganwadi Worker.

(C) Pending
admission, hearing and final disposal of the petition, YOUR LORDSHIPS
may be pleased to direct the Respondents to operate the
select list prepared by them in the year 2003 figuring the name of
the Petitioner by directing them to appoint the Petitioner on the
post of Anganwadi Worker.

(D) YOUR
LORDSHIPS may be pleased to grant any other and further reliefs as
may be deemed fit and proper in the interest of justice.”

2. At
the very outset, Mr. Nirzar S. Desai, learned advocate for the
petitioners states that the interest of justice would be met, if the
petitioners are permitted to make a representation to respondent No.1
who may be directed to consider and decide the same, in accordance
with law.

3. Upon
the above statement being made by the learned counsel for the
petitioners, the following order is passed :-

(a) The
petitioners are permitted to make a representation to respondent
No.1, within a period of 15 days from today.

(b) If
the representation is made within the stipulated period of time,
respondent No.1 may consider and decide the same, in
accordance with law, as expeditiously as possible and
preferably within a period of three months from the date of receipt
of the representation.

It
is clarified that while passing this order, the Court has not entered
into the merits of the case.

4. The
petition is disposed of, in the above terms.

Direct
Service of this order is permitted.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top