Gujarat High Court Case Information System
Print
SCA/3325/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3325 of 2010
=========================================================
SHAILESHKUMAR
KANTILAL BHATT - Petitioner(s)
Versus
TALALA
NAGAR PANCHAYAT - Respondent(s)
=========================================================
Appearance
:
MR
HEMANT K MAKWANA for
Petitioner(s) : 1,
MR HARMISH K SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 16/03/2010
ORAL
ORDER
Heard
learned advocate Mr.Hemant K. Makwana for petitioner. He submitted
that in view of award passed by Labour Court, Junagadh, petitioner
wants to make representation to Talala Nagar Panchayat with a prayer
to regularize his service by Panchayat. He also submitted that some
suitable direction may be issued to Talala Nagar Panchayat, so that
they may consider the representation which will be made by petitioner
for regularizing his service, within some reasonable time.
Therefore,
let petitioner may make representation before Talala Nagar Panchayat
for regularization of his service as a permanent employee, within a
period of one month from date of receiving copy of present order.
As
and when such representation is received by Talala Nagar Panchayat,
it is directed to Talala Nagar Panchayat to consider and examine it
and then, to pass appropriate order within a period of two months
from date of receiving representation from petitioner and communicate
the decision to petitioner.
In
view of aforesaid observations and directions, present petition is
disposed of without expressing any opinion on merits.
(H.K.RATHOD,J.)
(vipul)
Top