Gujarat High Court High Court

Rathod vs State on 2 September, 2011

Gujarat High Court
Rathod vs State on 2 September, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13250/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13250 of 2011
 

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

 

RATHOD
JASHWANTKUMAR PARMABHAI & 21 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRNIRAVRMISHRA
for
Petitioner(s) : 1 - 22. 
MS JIRGA JHAVERI AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. RK Mishra on behalf of petitioner, learned AGP
Ms. Jirga Jhaveri appearing for respondent State authority.

I
have considered submissions made by learned advocates appearing for
respective parties. In respect to grievance voiced in present
petition, let petitioner may make detailed representation to
respondent within a period of fifteen days from date of receiving
copy of present order.

As
and when respondent receive such representation from petitioner, it
is directed to respondent to examine grievance of petitioner and
consider it. Then to pass appropriate reasoned order in accordance
with law/Recruitment Rules within a period of one month from date of
receiving copy of such representation from petitioner and
communicate decision to petitioner immediately.

In
view of above observation and direction, present petition is
disposed of by this Court without expressing any opinion on merits.
Direct service is permitted.

(H.k.RATHOD,
J)

asma

   

Top