Gujarat High Court High Court

Sanjaybhai vs State on 30 August, 2011

Gujarat High Court
Sanjaybhai vs State on 30 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12768/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12768 of 2011
 

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

 

SANJAYBHAI
BACHUBHAI MAKWANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO.SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRBHUNESHCRUPERA
for
Petitioner(s) : 1, 
MR ANAND SHARMA ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

Date
: 30/08/2011 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr.Bhunesh Rupera appearing on behalf of the
petitioner and learned Assistant Government Pleader Mr.Anand Sharma
on behalf of the respondent State authority.

2.0 The
petitioner, at present, is working as part time Sweeper (daily wage
basis) since more than 14 years and his services have not been
regularized so far by the respondent authorities. Therefore,
petitioner preferred application on 18th August, 2010 and
subsequently on 30th September, 2010 one legal notice has
been served to respondent which remained unattended.

3.0 In
light of the above, it is directed the respondents to consider
aforesaid legal notice dated 30th September, 2010 and to
consider the case of the petitioner who is working for more than 14
years. Let this aspect may be considered and examined sympathetically
by the respondent authorities and then appropriate orders may be
passed by respondent authorities, in accordance with policy
prevailing in State Government, within a period of three months from
the date of receiving copy of the present order and then immediately
communicate the decision to the petitioner.

4.0 With
the above observation and direction, present petition is disposed of
by this Court without expressing any opinion on merits. However, in
case if the ultimate decision is adverse to the petitioner, it is
open for the petitioner to challenge the same before appropriate
forum in accordance with law. Direct Service is permitted.

[H.

K. Rathod, J.]

Amit

   

Top