Gujarat High Court High Court

Prashant vs Bharat on 6 May, 2011

Gujarat High Court
Prashant vs Bharat on 6 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13345/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13345 of 2008
 

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

 

PRASHANT
SUKHDEVRAO MANVARE - Petitioner(s)
 

Versus
 

BHARAT
SANCHAR NIGAM LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM DHOTRE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/12/2008 

 

 
 
ORAL
ORDER

In
exercise of powers conferred by sub-section(2) of section 14 of the
Administrative Tribunal Act, 1985 (13 of 1985), the Central
Government has specified 10th November 2008 as the date
on and from which the provisions of sub-section (3) of section 14 of
the said Act shall apply to the organizations mentioned in
Notification dated 31st October 2008 issued by Government
of India, Ministry of Personnel, Public Grievances and Pensions.
Item No. 154 thereof mentions ?SBharat Sachar Nigam Limited??. In
that view of the matter and in view of section 29(2) of
Administrative Tribunals Act, 1985, this matter is required to be
transferred to Central Administrative Tribunal, Ahmedabad.

In view of the above the Registry is directed to transfer the above
petition to Central Administrative Tribunal forthwith. For the
purpose of this Court, the above petition stands disposed of.
Notice, is discharged. Ad interim relief, if any, shall continue.

(K.S.Jhaveri,J.)

*Himanshu

   

Top