Gujarat High Court High Court

Patel vs State on 28 April, 2010

Gujarat High Court
Patel vs State on 28 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4690/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4690 of 2010
 

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

 

PATEL
MUKESHKUMAR MAHENDRABHAI, PRIMARY TEACHER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1, 
MR JASWANT K SHAH AGP for Respondent(s) : 1 -
2. 
MR HS MUNSHAW for Respondent(s) : 3, 
DS AFF.NOT FILED (N)
for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/04/2010 

 

 
ORAL
ORDER

1.0 This
petition has been filed for a direction to the respondent No.3 to
consider the petitioner’s application for inter-district transfer
from Bharuch to Dahod as a priority case of couple primary teachers
at the inter-district transfer Camp scheduled to be held at Dahod on
19.04.2010 and to issue the order of inter-district transfer to the
petitioner.

2.0 This
Court on 19.04.2010 has passed the following order.

Though
served none appears for the respondent-District Panchayat. Mr.J.K.
Shah, learned Assistant Government Pleader, has appeared on behalf
of the respondent-State.

The
respondent-authority is directed to keep one post vacant. However,
it will be open to the petitioner
to go with the present order to the Camp in question, and if the
camp is not over, the respondent-authority will consider the case of
the petitioner
and the decision will be placed before this Court on the next date
of hearing.

The
matter is adjourned to 28th April 2010. Direct Service is
permitted, TODAY.

3.0 Pursuant
to above order, an order dated 19.04.2010 is passed by the respondent
No.3 transferring the petitioner from Bharuch to Dahod.

4.0 In
view of the above, the petition would not survive and the same is
disposed of accordingly.

5.0 It
is made clear that order dated 19.04.2010 passed by respondent No. 3
will be implemented within a period of one week from today. Direct
service is permitted.

(K.S.JHAVERI,
J.)

niru*

   

Top