Gujarat High Court High Court

=========================================Appearance vs Mr Mk Vakharia For on 10 February, 2010

Gujarat High Court
=========================================Appearance vs Mr Mk Vakharia For on 10 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1102/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1102 of 2010
 

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

VINODKUMAR
SINH 

 

Versus
 

UNION
OF INDIA AND OTHERS 

 

=========================================Appearance
: 
MRS NISHA M
PARIKH for
the Petitioner  
MR MK VAKHARIA for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 10/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
the learned counsel for the petitioner.

The
petitioner was a serving member of BSF. He abstained from service. He
was issued notice to report on duty, but no response was given as per
the letter of BSF dated 25.8.1993 issued to the officer. The BSF
has stated that after this letter, the petitioner neither reported to
the unit nor any reply was submitted.

Thereafter,
court of inquiry was instituted. Registered notices were issued to
the petitioner from time to time. But, the petitioner never reported
and in that view of the matter, court of inquiry proceeded ex-parte.
Dismissal orders were issued against the petitioner.

In
view of the dismissal order on the ground of non-reporting on service
and despite there being letters under registered cover, no steps were
taken by the petitioner or his family to inform the BSF, it is not
considered to be appropriate to entertain the present petition.

The
petition has no force and the same is dismissed.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top