Gujarat High Court Case Information System
Print
SCA/3121/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3121 of 2010
=========================================================
RENUKA
ROSHAN DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MK VAKHARIA for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/03/2010
ORAL
ORDER
1. By
way of this petition under Article 226 of the Constitution of India,
the petitioner has prayed for the following reliefs;
[a] Issue
a writ of mandamus or a writ in the nature of mandamus or any other
appropriate writ, order or direction directing the respondent to
extend the benefit of the G.R. dated 11.12.1990 for the purpose of
calculation qualifying service for placement in the senior scale /
selection grade irrespective of any break.
Alternatively,
Direct
the respondent to consider and decide the representation /
application dated 03.04.2003 of the petitioner for fixation of
pay-scale in pursuance of the G.R. dated 11.12.1990 at the earliest.
[b]
to [d] ……..
2. After
arguing the matter and when the the learned counsel for the
petitioner realized that this Court is not inclined to entertain this
petition, he requested that appropriate directions may be issued to
the respondent-authority to consider and decide the representation /
application preferred by the petitioner and which is pending before
it.
3. Heard.
Looking to the facts of the case and in view of the request made by
the learned counsel for the petitioner, the respondent-authority is
directed to decide the representation / application dated 03.04.2003,
preferred by the petitioner and pending before it, within a period of
three months from today. With the above observation, the petition
stands disposed of. Direct service permitted.
[K.S.JHAVERI,
J.]
Pravin/*
Top