Gujarat High Court High Court

Vipulkumar vs In on 25 July, 2011

Gujarat High Court
Vipulkumar vs In on 25 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1261/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1261 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11533 of 2009
 

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

 

VIPULKUMAR
RAMNIKBHAI GOHIL - Applicant(s)
 

Versus
 

D
B SHAH, SECRETARY & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Applicant(s) : 1, 
DS AFF.NOT FILED (N) for Opponent(s) : 1, 
NOTICE
SERVED BY DS for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 25/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Heard
learned AGP Ms.Thakkar.

The
basis of the present petition is alleged breach and noncompliance of
the order dated 19.4.2010 passed by this Court in Special Civil
Application No.11533 of 2009 whereby direction was issued to consider
the application for compassionate appointment as per the policy
prevailing then.

After
the process was issued, this Court on 7.7.2010 passed the following
order.

“Learned
AGP states that letters patent appeal has been preferred. However, it
has not been moved on account of delay or otherwise.

In
the event, any prohibitory orders are not passed, it will be for the
respondent to comply with the order which may be subject to the
outcome of the letters patent appeal.

Learned
AGP further states that some time may be granted. Hence, S.O.
to 14.07.2011.”

Today
when the matter is taken up for hearing, learned AGP places on record
orders passed by the Director General of Police as well as Police
Superintendent, Amreli whereby compassionate appointment has been
offered subject to the outcome of the Letters Patent Appeal.

In
view of the above, the cause does not survive for the present.
Hence, present proceedings are disposed of accordingly. Notice is
discharged.

(JAYANT
PATEL,J)

(R.M.CHHAYA,J)

pathan

   

Top