Gujarat High Court High Court

Prahladbhai vs Gujarat on 22 November, 2010

Gujarat High Court
Prahladbhai vs Gujarat on 22 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14758/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14758 of 2010
 

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

 

PRAHLADBHAI
UTTAMBHAI PATIL C/O PWD EMPLOYEES UNION - Petitioner(s)
 

Versus
 

GUJARAT
WATER SUPPLY AND SEWERAGE BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
SHALIN MEHTA FOR MS VIDHI J BHATT
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				
 

				Date
: 22/11/2010 

 

 
 
ORAL
ORDER

1. Heard
Mr. Shalin Mehta, learned advocate for Ms. Vidhi J. Bhatt, learned
counsel for the petitioner.

2. The
grievance of the petitioner herein is that benefits of fixed salary
conferred upon the petitioner by order dated 13/15.11.2001 are sought
to be withdrawn by impugned order dated 18.10.2010 for no discernible
reason, without giving an opportunity of hearing to the petitioner.
Moreover, the impugned order is silent as to which rules have been
infringed. It is further submitted that no recovery has been made as
a consequence of the impugned order, so far.

3.
In view of the above, issue Notice as well as Notice as to interim
relief, returnable on 15.12.2010.

4. By
way of ad-interim-relief, it is directed that the implementation,
execution and operation of impugned order dated 18.10.2010 shall
remain stayed, till then.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top