Gujarat High Court High Court

Vijay vs Amreli on 7 May, 2010

Gujarat High Court
Vijay vs Amreli on 7 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1283/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1283 of 2005
 

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


 

VIJAY
HARILAL BUCH & 1 - Petitioner(s)
 

Versus
 

AMRELI
MUNICIPALITY - Respondent(s)
 

=========================================================
Appearance : 
MR
PJ KANABAR for
Petitioner(s) : 1 - 2. 
MR PV HATHI for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/05/2010 

 

ORAL
ORDER

1. Mr.

P.J. Kanabar, learned counsel for the petitioners, states that in the
respondent-Municipality, several posts as per the sanctioned strength
are lying vacant and therefore, the respondent-Municipality may be
directed to consider the case of the petitioners.

2. Heard.

As per the statement made by learned counsel Mr. Kanabar, if posts on
the sanctioned strength are lying vacant, the respondent-Municipality
shall consider the case of the petitioners in light of the decision
of this Court rendered in Amreli Municipality v. Gujarat
Pradesh Municipal Employees Union,
2004 (2) G.LH. 692 as also
the decision of the Apex Court in the case of Secretary, State
of Karnataka & Ors. v. Umadevi & Ors.,
(2006) 4 S.C.C. 1.

3. With
the above observation, the petition stands disposed of. Rule is
discharged. Interim relief, if any, stands vacated.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top