Gujarat High Court High Court

Tarunaben vs Chief on 16 August, 2010

Gujarat High Court
Tarunaben vs Chief on 16 August, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9323/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9323 of 2010
 

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

 

TARUNABEN
MANOJKUMAR PARMAR - Petitioner(s)
 

Versus
 

CHIEF
POST MASTER GENERAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

				Date
: 16/08/2010 

 

ORAL
ORDER

The
petitioner husband expired on 6.7.2001 while in service of the
respondent. The petitioner therefore applied for an appointment on a
compassionate ground on 27th August, 2001. The said
application has not been decided till date and hence this petition.

Without
entering into the merits, the petition is disposed of with a
direction to the respondent authority to take a decision on
application dated 27th August, 2001, made by the
petitioner for appointment on compassionate ground. The decision
shall be rendered at the earliest but not later than four months from
the date of receipt of this order.

With
the above direction, the petition is disposed of. Direct service is
permitted.

(
A.L. DAVE, J. )

syed/

   

Top