Gujarat High Court High Court

Seshnath vs State on 30 November, 2010

Gujarat High Court
Seshnath vs State on 30 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14911/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14911 of 2010
 

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

SESHNATH
TULSIRAM YADAV - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
AS SUPEHIA for Petitioner(s) : 1, 
Mr.A.L.Sharma,learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

1. At
the very outset, Mr.A.S.Supehia, learned advocate for the petitioner
states that the interest of justice would be met, if the petitioner
is permitted to make a representation to respondent No.2 regarding
appointment on compassionate grounds.

2. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:

3. In
the event that the petitioner makes a representation to respondent
No.2, the said respondent shall consider and decide the same, in
accordance with law. It is clarified that while passing this order,
the court has not entered into the merits of the case.

4. The
petition is disposed of, in the above terms.

(Smt.Abhilasha Kumari,J)

arg

   

Top