Gujarat High Court High Court

Maheshwari vs Union on 13 October, 2011

Gujarat High Court
Maheshwari vs Union on 13 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6155/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6155 of 2005
 

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


 

MAHESHWARI
VANITABEN DAHYALAL - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KIRTIDEV R DAVE for the Petitioner.
 

Mr.Shakil
Qureshi for the
respondents. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/10/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

1. By
way of this petition, the petitioner has prayed the following
reliefs:

“B. Your
Lordships be pleased to issue a writ of mandamus or any other
appropriate writ, order, direction that the order of the respondents
Annexure “G”, not to appoint the Petitioner to the post of
ward sahayika is bade in law, unconstitutional and it be quashed and
set aside and the respondents be further directed to appoint the
petitioner as ward sahayika with full wages.

C. That Your
Lordships be pleased to pass appropriate order that pending the
admission, hearing and final disposal of this petition the petitioner
be appointed in the service on such conditions as may be deemed fit.”

2. By
passage of time, the petition has become infructuous and is
accordingly dismissed. Rule is discharged.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji

   

Top