Gujarat High Court High Court

M.S.Ranva vs Unknown on 11 August, 2008

Gujarat High Court
M.S.Ranva vs Unknown on 11 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3017/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 3017 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 4775 of 2006
 

WITH


 

MISC.CIVIL
APPLICATION No. 3018 of 2006
 

WITH


 

MISC.CIVIL
APPLICATION No. 3019 of 2006
 
 
=========================================================


 

M.S.RANVA
& OTHERS - Applicants
 

Versus
 

R.P.GUPTA
SETTLEMENT COMMISSIONER AND & 2 - Opponents
 

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


 

Appearance
: 
MR
ND NANAVATI, SENIOR COUNSEL FOR MR DEVANG D TRIVEDI for
the Applicants. 
MR MAULIK NANAVATI, AGP for the
Opponents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 11/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.N.PATEL)

1. Heard
learned counsel for the applicants at length, who has submitted that
not only the applicants have been transferred from Rajkot to
Kutchh-Bhuj vide order dated 7th August,2008, but also,
they have been relieved from their services from Rajkot unilaterally
vide order dated 8th August,2008.

2. Upon
instruction received from Mr.Himanshu Dinkarrai Mehta, Deputy
Director, Lands and Records, who is personally present in the Court,
learned Assistant Government Pleader Mr.Nanavati for the Opponents
submitted that vide order dated 7th August,2008, the
applicants were promoted and transferred to Kutchh-Bhuj and vide
order dated 8th August,2008, the applicants were relieved
from their services at Rajkot. The said orders dated 7th
August,2008 as well as 8th August,2008, will be stayed,
during the pendency of the present applications and the applicants
will be permitted to resume their duties as Peons at Rajkot. Thus, it
is stated that the applicants will be continued in respective
offices, on the same posts, at Rajkot, during the pendency of these
applications.

3. Learned
Assistant Government Pleader for the Opponents, seeks time to get
further instructions. Hence, S.O. to 25th August,2008.

(R.P.Dholakia,J)

(D.N.Patel,J)

*dipti

   

Top