Gujarat High Court Case Information System
Print
SCA/29560/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 29560 of 2007
=========================================================
MOTILAL
JIVRAJ BIJLANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
JAYESH A DAVE for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/04/2010
ORAL
ORDER
1. The
petitioner has prayed for a direction to hold that the refusal to
grant service benefits to the petitioner by the respondents by
communication dated 10th July 2007 is bad in law.
2. In
view of the order passed on 30th January 2009 which
is complied with and the subsequent Government Resolution dated 1st
October 2009 the petitioner will make a representation and the same
will be considered and decided by the concerned authority
within a period of three months from the date of receipt of order
of this Court. This petition stands disposed of accordingly.
(K.S.
Jhaveri,J.)
mary//
Top