Gujarat High Court High Court

Mafat vs State on 30 August, 2011

Gujarat High Court
Mafat vs State on 30 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12696/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12696 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 12700 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 12748 of 2011
 
 
=========================================================

 

MAFAT
VASIM M & 49 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

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

 

Appearance
: 
MR
MOUSAM R YAGNIK for
Petitioner(s) : 1 - 50. 
MR AL SHARMA, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
ORAL
ORDER

1. Heard
learned advocate Mr. Buch with learned advocate Mr. M. R. Yagnik
appearing for petitioner and learned AGP Mr.A.L.Sharma appearing for
respondent state authority.

2. Learned
advocate Mr. Buch has relied upon one order which has been passed by
this Court on 21/8/2011 in Special Civil Application Nos.10850 of
2011 with Special Civil Application Nos. 11905 of 2011 to 11964 of
2011 which is at page-39 of present petition.

3. Considering
above mentioned order relied by learned advocate Mr. Buch, following
order is passed:

4. I
have considered submissions made by both learned advocates and I have
also considered prayer made in present group of petitions. The
petitioners have been discharging their duties since long after have
been duly appointed and also after having possessed requisite
qualification in response to same post Supervisor Instructor.
However, claim made by petitioners is to preference may be given to
them and simultaneously age bar may be relaxed in favour of
petitioners in case on date of which their appointments were made as
temporary or eleven months posts at that occasion they were within
age limit. Therefore, present petitions are filed by petitioners
with aforesaid two prayer to direct other side for giving preference
in selection and also age bar to be relaxed.

5. In
light of this prayer as well as claim made by petitioners on
26/7/2011, one representation has been made by petitioners to
respondents but learned advocate Mr. ND Buch submitted that no
response has been received from respondents. Therefore, present group
of petitions are preferred by petitioners before this Court.

6. In
light of this back ground and considering representation which has
been made by petitioners on 26/7/2011, it is directed to concerned
respondents to consider it and examine it. Thereafter, to pass
appropriate reasoned order in accordance with Recruitment Rules and
law within a period of one month from date of receiving copy of
present order and communicate decision to petitioner immediately.

7. In
view of above observation and direction, present petitions are
disposed of without expressing any opinion on merits. Direct
service is permitted.

(H.K.RATHOD,
J.)

(ila)

   

Top