Gujarat High Court Case Information System
Print
LPA/753/2003 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 753 of 2003
In
SPECIAL
CIVIL APPLICATION No. 8726 of 1993
For
Approval and Signature:
HONOURABLE
MR.JUSTICE V. M. SAHAI Sd/-
HONOURABLE
MR.JUSTICE G.B.SHAH
Sd/-
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
No
2
To
be referred to the Reporter or not ? No
3
Whether
their Lordships wish to see the fair copy of the judgment ?
No
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ? No
5
Whether
it is to be circulated to the civil judge ? No
=========================================
HARISH
M MANKODI
Versus
STATE
OF GUJARAT
=========================================Appearance
:
MR MANAV A
MEHTA for
the Appellant
MS JIRGA JHAVERI, ASSTT GOVERNMENT PLEADER for the
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 13/07/2011
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. We have
heard learned counsel Mr. Manav A. Mehta for the appellant and
learned Assistant Government Pleader Ms. Jirga Jhaveri for the
respondent.
2. The
learned Single Judge has decided in favour of the petitioner and set
aside the order of compulsory retirement and modified the punishment.
Appeal against such an order is not maintainable as the appellant is
not an aggrieved person. No appeal lies against the finding or
punishment which was modified in favour of the petitioner. This
appeal is dismissed.
Sd/-
(V.M.
SAHAI, J.)
Sd/-
(G.B.
SHAH, J.)
omkar
Top