Gujarat High Court Case Information System
Print
SCA/12459/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12459 of 2008
==========================================
JIGNESHBHAI
DILIPSHING SOLANKI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR ASHOK N
PARMAR for Petitioner(s) : 1,
Mr. H. H Parikh
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/10/2008
ORAL
ORDER
1. By
way of this petition the petitioner has prayed for a direction to the
respondent to give compassionate appointment to the petitioner.
2. The
father of the petitioner Dilipsingh Kishorsing Solanki was working
with the respondent No. 3 as a constable. The petitioner expired
while on duty and after his death the petitioner gave an application
dated 20th January 2003 for compassionate appointment.
3. As
the petitioner’s age was not sufficient they suggested his mother
could apply but as his mother’s education was not sufficient her
application was rejected.
4. As
a result of hearing and perusal of the record I am of the view that
for compassionate appointment the application is to be made within a
period of six months. However it is not made within the stipulated
period. Secondly there are criteria of age and qualification for
giving appointment which is not fulfilled by the petitioner. In this
view of the matter the order of authority is in consonance with the
policy decision. I therefore do not find any merits in this petition.
The petition is therefore rejected.
(K.S.
Jhaveri,J.)
mary//
Top