Gujarat High Court Case Information System
Print
SCA/15723/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15723 of 2011
=========================================================
PRAMODKUMAR
PRANLAL PANDYA - Petitioner(s)
Versus
STATE
OF GUJARAT THRO SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
ATIT D THAKORE for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/10/2011
ORAL
ORDER
Heard
learned Advocate Mr. Atit D. Thakore for the petitioner.
It
is submitted that by an order dated 20.05.2009 the petitioner was
promoted to the post of District Inspector, Land Record, Class II on
adhoc and temporary basis and subject to passing of CCC Computer
Examination as per Government Notification dated 24.12.2009. When
the petitioner was promoted, he had rendered about 23 years of
service in the feeder cadre and had enough experience in the Land
Record Department. Before the name of the petitioner could be
recommended and final examination could be taken, the petitioner
retired on 20.02.2010. In the above circumstances, the orders dated
05.08.2011 and 15.09.2011 whereby the benefits of retirement have
been withheld by the respondent/s is arbitrary.
In
view of the above, issue NOTICE returnable on 16th
November, 2011. Direct Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top