Gujarat High Court High Court

State vs Rajeshbharti on 20 September, 2011

Gujarat High Court
State vs Rajeshbharti on 20 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6322/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 6322 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11684 of 2009
 

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

 

STATE
OF GUJARAT & 4 - Petitioner(s)
 

Versus
 

RAJESHBHARTI
KANTIBHARTI GOSAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
:
 

MR.
NIRAG PATHAK, LEARNED AGP
for
Petitioner(s) : 1 - 5. 
MR RK MISHRA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

				Date
: 20/09/2011 

 

				ORAL
ORDER

1. This
Civil Application is filed by the applicants/original respondents
with a prayer to vacate interim relief granted by this Court on
13.11.2009 which came to be confirmed on 20.04.2010.

2. While
issuing Rule, the order was passed that the hearing be expedited.

3. On
perusal of the order dated 20.04.2010, it reveals that the matter was
heard after hearing learned advocates appearing for the parties
including learned Assistant Government Pleader on behalf of the
respondent-State.

4. Against
the above, learned Advocate for the opponent-original petitioners,
submitted that the names of the petitioners were called from the
Employment Exchange and after following the procedure the appointment
were offered. It is further submitted by learned Advocate that other
similar situated employees like the petitioners came to be continued
and given permanent status by the respondent.

5. When
the matter was admitted by hearing learned Advocates appearing for
the parties only on 20th April 2010, I deem it just and
proper not to vacate the relief confirmed by learned Single Judge.

6. The
Civil Application is rejected with a direction to the Registry to fix
the main matter on Board for final disposal on 13th
October, 2011.

(ANANT
S. DAVE,J.)

Pawan

   

Top