Gujarat High Court Case Information System
Print
SCA/793/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 793 of 2011
=====================================================
NARESHKUMAR
JAYSUKHLAL TRAVADI - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
=====================================================
Appearance :
MR
KIRTIDEV R DAVE for Petitioner(s) : 1,MR RAHUL K DAVE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/02/2011
ORAL
ORDER
Heard
Mr.Kirtidev R. Dave, learned counsel for the petitioner. It is
submitted by him that about 8 persons have been given appointments
in District Kachchh and about 150, in the State of Gujarat under the
Scheme formulated for compassionate appointments whereas, the case of
the petitioner has not been considered though the petitioner had made
an application for compassionate appointment pursuant to letter dated
21-6-2008 of respondent No.2.
Notice
returnable on 8-3-2011. In addition to the normal mode of service,
direct service is also permitted.
(Smt.Abhilasha Kumari,J)
arg
Top