Gujarat High Court High Court

Rajendra vs Director on 21 October, 2010

Gujarat High Court
Rajendra vs Director on 21 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2364/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2364 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13085 of 2009
 

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

 

RAJENDRA
BABULAL RANGERA - Appellant(s)
 

Versus
 

DIRECTOR
GENERAL OF POLICE & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
KRISHNA G RAWAL for
Appellant(s) : 1, 
MR NJ SHAH AGP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.D. SHAH
		
	

 

 
 


 

Date
: 21/10/2010  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
appellant challenges the order passed on 14.12.2009 in Special Civil
Application No.13085 of 2009 dismissing the appellant’s petition on
the ground of application being beyond time-limit set out in the
scheme for compassionate appointment.

2. Learned
advocate Ms Raval for the appellant submitted that the application
was made by the appellant in the year 2000 and subsequently in 2003.
Therefore, it cannot be said that the application was time-barred.
She further submitted that denial of the appointment on compassionate
ground on the basis of policy of 2005 could not have been upheld by
the learned Single Judge and, therefore, this appeal may be
entertained.

3. Learned
AGP Mr Shah has opposed this appeal.

4. It
is now a well settled proposition of law as laid down in State Bank
of India & Anr. vs. Raj Kumar,
2010 CLR 1027 that policy
prevalent on the date of consideration of the application would be
relevant and not the policy that prevailed on the date of
application. In this set of circumstances, even on merits, the
appellant will have no case. The appeal, therefore, must fail and
stands rejected.

(A.L.

DAVE, J.)

(M.D.

SHAH, J.)

zgs/-

   

Top