Gujarat High Court Case Information System
Print
SCA/5180/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5180 of 2010
=========================================================
PANKAJKUMAR
GULALCHAND BHATIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
MUKUND M DESAI for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/04/2010
ORAL
ORDER
Learned
counsel for the petitioner states that he is pressing this petition
only qua the prayer regarding directing the respondent-authorities to
decide the representation made by the petitioner for regularization
of his services.
In
view of the statement made by the learned counsel for the petitioner,
the respondent-authority, before whom the representation made by the
petitioner is pending, is directed to decide the same, in accordance
with law, within a period of four months from the date of receipt of
writ of this order. With the above direction, the petition stands
disposed of.
[K.S.JHAVERI,
J.]
Pravin/*
Top