Gujarat High Court High Court

Maheshbhai vs Gujarat on 3 July, 2008

Gujarat High Court
Maheshbhai vs Gujarat on 3 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7691/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7691 of 2008
 

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

MAHESHBHAI
SOMABHAI MAKVANA - Petitioner(s)
 

Versus
 

GUJARAT
ENERGY TRANSMISSION CORPORATION LTD. & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR BIPIN I
MEHTA for Petitioner(s) : 1,MR VICKY B MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 03/07/2008 

 

ORAL
ORDER

Notice
returnable on 30th July, 2008.

Learned
advocate Mr. Mehta submits that post of Sweeper on which the
petitioner is working came to be sanctioned on 21.5.1993 as per
Annexure ‘A’ and was part of regular establishment and it was
reiterated in another communication dated 15.4.1997.

The
petitioner is a scheduled caste handicapped employee working for
about 8 hours in a day, can be considered for regularization.

In
view of the above facts and circumstances and prima facie the
petitioner is serving since 1993 onwards for about 15 years,
respondents are directed to maintain status-quo qua service
conditions of the petitioner till further order.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top